IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
Crl. Misc No. M-33266 of 2008
Date of decision : 23.03.2009
Ajit Singh
....Petitioner
V/s
State of Punjab and others
....Respondents
BEFORE : HON’BLE MR. JUSTICE RAJAN GUPTA
Present: Mr. B.D. Sharma, Advocate for the petitioner.
Mr. Jaspreet Singh, AAG Punjab.
RAJAN GUPTA J. (ORAL)
This is a petition seeking a direction to respondents No. 1 to 3
to provide adequate protection to the petitioner, who is in fear of his life and
liberty at the hands of respondents No. 4 to 10. Another grievance made in
the petition is that respondents No. 4 to 10 have not been arrested despite
registration of criminal case vide FIR No. 134 dated 13.11.2008 under
Sections 326/324/323/452/148/149 IPC registered at police station Kathu
Nangal, District Amritsar.
Learned counsel for the State has submitted that efforts are
already being made to arrest the accused in the aforesaid FIR. As regard
harassment, learned counsel submits that petitioner is not being harassed in
any manner and no action will be taken against him except in due course of
law.
In view of the statement made by learned counsel for the State,
this petition is dismissed as having been rendered infructuous.
23.03.2009 (RAJAN GUPTA) Ajay JUDGE