In the High Court of Punjab and Haryana at Chandigarh.
CRM No. M- 27048 of 2009 (O&M)
Decided on:- 24.09.2009
Dhram Singh ......Petitioner
Versus
State of Punjab and others .......Respondents
Coram Hon’ble Mr. Justice K. C. Puri
Present Mr.S. S. Grewal , Advocate
for the petitioner.
K. C. Puri, J.(Oral )
This is a petition under Section 482 Cr. P. C readwith Section
17 of P. C Act praying that the investigation in the case FIR No. 4 dated
17.6.2009, under Section 7,13(2) P. C Act registered at Police Station
Vigilance Bureau Patiala.
There are direct allegations against the petitioner that he
demanded the illegal gratification and accepted the illegal gratification.
The merits of the case cannot be touched at this stage.
No ground for interference is made out.
Therefore, the petition stands dismissed.
Needless to say that the investigating agency will conduct the
investigation fairly.
24.09.2009 ( K.C. Puri ) mamta Judge