High Court Punjab-Haryana High Court

Balwinder Singh vs Union Territory on 6 January, 2009

Punjab-Haryana High Court
Balwinder Singh vs Union Territory on 6 January, 2009
IN THE HIGH COURT OF PUNJAB & HARYANA AT CHANDIGARH



                          Criminal Misc. -M No. 34549 of 2008 (O&M)
                          Date of decision : January 06, 2009


Balwinder Singh
                                               ....Petitioner
                          versus

Union Territory, Chandigarh and others
                                               ....Respondents


Coram:       Hon'ble Mr. Justice Pritam Pal


Present :    Mr. Gurnam Singh, Advocate for the petitioner


Pritam Pal,J. (Oral)

Petitioner has filed this petition under section 482 of the Code

of Criminal Procedure for directing the respondents to conclude the

investigation in case FIR No. 257 dated 17.5.2008, under sections 306, 120-

B IPC, registered at Police Station Sector-34, Chandigarh.

Learned counsel for the petitioner contends that the father of

the petitioner was murdered on 5.9.2005 within the territory of Union

Territory, Chandigarh. However, no serious investigation was conducted

by the police of Chandigarh. Therefore, a petition was filed in this Court

whereupon vide order dated 24.3.2008, a direction was issued to respondent

no. 3 for conducting the investigation of this case under the supervision of

Senior Superintendent of Police, Panchkula. Till today no progress has

been made in the investigation of this case. It is also submitted that the

perpetuators of the crime are still at large and no steps have been taken for

effecting their arrest.

Criminal Misc. -M No. 34549 of 2008 (O&M)

Notice of motion to the respondents.

On the asking of the Court, Mr. SS Patter, Sr. DAG Haryana

accepts notice on behalf of respondent Nos. 2 and 3. Copy of the petition

has been given to the learned State counsel.

After hearing the learned counsel for the parties and going

through the material placed on the file, this petition is disposed of with a

direction that Senior Superintendent of Police, Panchkula respondent no. 2

shall personally look into the matter and take an appropriate action within a

period of one month from the date of receipt of copy of this order, in

accordance with law.



                                                      ( Pritam Pal )
January 06, 2009                                            Judge
  'dalbir'