CRM No. M-3709 of 2009 1
IN THE HIGH COURT FOR THE STATES OF PUNJAB &
HARYANA AT CHANDIGARH.
CRM No. M-3709 of 2009 (O&M)
Date of decision: 10.2.2009
Bhupinder Singh Sawhney ...Petitioner
Versus
Union Territory of Chandigarh & others ...Respondents
CORAM: HON'BLE MR. JUSTICE RAJAN GUPTA
Present: Mr. Ranjan Lakhanpal, Advocate, for the petitioner.
Rajan Gupta, J.
The only grievance of the petitioner is that the FIR in this
case was registered on 24th October, 2008 but the investigation has not
made much headway till now. According to the counsel, the petitioner
would be satisfied if a direction is issued to the Senior Superintendent of
Police, Chandigarh to look into the matter and issue direction for
expediting the investigation.
In the facts and circumstances of the case, it is directed that
the Senior Superintendent of Police, Chandigarh shall look into the
matter and ensure that investigation is not unduly delayed.
Disposed of.
(RAJAN GUPTA)
JUDGE
February 10, 2009
‘rajpal’