High Court Punjab-Haryana High Court

Arun Kumar Sethi vs State Of Punjab And Others on 11 August, 2009

Punjab-Haryana High Court
Arun Kumar Sethi vs State Of Punjab And Others on 11 August, 2009
        IN THE HIGH COURT OF PUNJAB AND HARYANA
                       AT CHANDIGARH.

                                 Criminal Misc. No.M-18855 of 2009 (O&M)

                                 Date of Decision: 11.8.2009.

Arun Kumar Sethi
                                                  ....Petitioner

             Versus

State of Punjab and others
                                                   ...Respondents

CORAM : Hon'ble Mr. Justice Rajesh Bindal

Present:-    Mr. Vivek Salathia, Advocate
             for the petitioner.

             Mr. Mehardeep Singh, DAG Punjab.

RAJESH BINDAL J.

                      ****

The petitioner before filing the present petition before this Court

had filed a petition before the Punjab State Human Rights Commission in which

notice was issued with the direction that inspite of FIR having been registered no

action would be taken against the accused. Finding the case to be fit for scrutiny

under the Protection of Human Rights Act, 1993, the complaint was sent to

ADGP IVC-cum-Human Rights, Punjab/SSP Amritsar for thorough inquiry from a

senior rank officer and submission of report by the next date of hearing, the

application was adjourned to July 15, 2009.

Considering the fact that the petitioner has already approached the

Punjab State Human Rights Commission, the present petition during pendency

thereof cannot be entertained.

Dismissed.




                                               (RAJESH BINDAL)
11.8.2009                                           JUDGE
Reema