Criminal Writ Petition No. 1957 of 2011 1
In the High Court of Punjab and Haryana, at Chandigarh
Criminal Writ Petition No. 1957 of 2011
Date of Decision: 17.10.2011
Gurnaib Singh
... Petitioner
Versus
State of Punjab
... Respondent
CORAM: HON'BLE MR. JUSTICE KANWALJIT SINGH AHLUWALIA.
Present: By Post.
Mr. S.S. Chandumajra, Deputy Advocate General,
Punjab, for the respondent.
Kanwaljit Singh Ahluwalia, J. (Oral)
A telegram, received from Gurnaib Singh by the Registry of
this Court, has been treated as a Criminal Writ Petition. It is stated
therein that the police of Police Station Kotwali, Faridkot, has unlawfully
picked up Phoola Singh son of Gurnam Singh. A further apprehension
was made that he may be involved in a false case.
In pursuance of the order dated 3.10.2011, passed by this
Court, Bakshish Singh, Deputy Superintendent of Police (SD), Faridkot,
has filed a reply by way of his affidavit and the same is taken on record.
It is stated therein that on 28.9.2011, Phoola Singh was arrested in case
FIR 276 dated 17.9.2011, registered at Police Station City Faridkot,
under Sections 306, 506 and 34 IPC.
Criminal Writ Petition No. 1957 of 2011 2
In view of the reply, filed by the State, it cannot be said that
arrest of the alleged detenue Phoola Singh was unlawful. Hence, the
present writ petition is disposed of. However, a copy of this order be
sent to the complainant/petitioner, so that he may, if so advised, take
recourse to the lawful remedy for redressal of his grievance, if any.
(Kanwaljit Singh Ahluwalia)
Judge
October 17, 2011
“DK”