Criminal Writ Petition 1261 of 2003 -1-
****
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
Criminal Writ Petition 1261 of 2003
Date of decision : 26.9.2008
Santosh Rani .....Petitioner
Versus
State of Haryana ...Respondent
CORAM : HON'BLE MR. JUSTICE S. D. ANAND
Present: None for the petitioner.
Mr. S.S.Mor, Senior Deputy Advocate General, Haryana
S. D. ANAND, J.
The complainant forward a representation to the Hon’ble
the Chief Justice by post, which was taken up on judicial side.
The grievance of the complainant, in course of the
complaint is that six unidentified persons conducted search of her
house without any authorisation and had taken away three members
of her family (Sonu, Happy and Bachan aged 25 years, 27 years and
35 years respectively), along with 20 tolas of gold ornaments.
In response, Shri Amitabh Dhillon, Superintendent of
Police, Kurukshetra has filed a counter to the effect that complainant
herself handed over to the police an affidavit to the effect that the
gold ornaments had been traced out by her in her home and her
sons had also come home on the same day and that she has no
complaint against any one.
Criminal Writ Petition 1261 of 2003 -2-
****
None has turned up on behalf of the petitioner to contest
the averments aforementioning.
In view of the above, no further order is required in this
petition.
Dismissed.
September 26, 2008 (S. D. ANAND) Pka JUDGE
Note: Whether to be referred to Reporter: Yes/No