High Court Punjab-Haryana High Court

Baldev Raj vs State Of Haryana And Others on 20 September, 2011

Punjab-Haryana High Court
Baldev Raj vs State Of Haryana And Others on 20 September, 2011
Crl. Misc. No. M-26690 of 2010 (O&M) 1

        IN THE HIGH COURT OF PUNJAB AND HARYANA
                     AT CHANDIGARH

                  Crl. Misc. No. M-26690 of 2010 (O&M)
                         Decided on : 20-09-2011

Baldev Raj
                                                            ....Petitioner

                      VERSUS

State of Haryana and others
                                                            ....Respondents

CORAM:- HON’BLE MR. JUSTICE MAHESH GROVER

Present:- Mr. Satbir Gill, Advocate for the petitioner

Mr. Sandeep Mann, Sr. DAG, Haryana

MAHESH GROVER, J

The instant petition under Section 482 Cr.P.C has been filed by

the petitioner seeking appropriate directions to the respondents to transfer

the investigation of FIR no. 850 dated 10.11.2008 registered at Police

Station City Sirsa.

The grievance of the petitioner was that the allegations were

not being investigated appropriately. The grievance of the petitioner was

further compounded when the cancellation report was submitted. However,

it has transpired that the cancellation report submitted by the respondents

has not been accepted by the Court and on 26.5.2011 an order has been

passed directing the respondents to re-investigate the case which

investigation is to be done by an officer of a higher rank other than the

officer who has already conducted the inquiry. A copy of the order of the

Trial Court as also the statement made by the petitioner before the Court of

competent jurisdiction have been placed on record and the same are taken
Crl. Misc. No. M-26690 of 2010 (O&M) 2

on record as mark ‘A’ and ‘B’ respectively.

Having regard to the aforesaid, when the grievance of the

petitioner stands substantially redressed in view of the order of the learned

Trial Court, I am of the considered opinion that the instant petition has been

rendered infructuous and is disposed of as such.

September 20, 2011                            (Mahesh Grover)
rekha                                           Judge