IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
Crl. Misc. No. M-22110 of 2009 (O&M)
Date of decision : 20.08.2009
Dr. Rajinder Pal Singh Mann
....Petitioner
V/s
State of Haryana
....Respondent
BEFORE : HON’BLE MR. JUSTICE RAJAN GUPTA
Present: Mr. S.S. Dinarpur, Advocate
for the petitioner.
RAJAN GUPTA J. (ORAL)
The only grievance of the petitioner in this petition is that FIR
in the case was registered on 03.06.2009 but investigation of the case has
not made much headway. He has, therefore, prayed that investigation be
handed-over to some independent agency.
This prayer cannot be entertained at this stage. However, it is
directed that hence forthwith investigation of the instant case shall proceed
under the direct supervision of Superintendent of Police, Ambala.
Disposed of.
20.08.2009 (RAJAN GUPTA) Ajay JUDGE