High Court Punjab-Haryana High Court

Harpreet Kumar vs Pawan Rai on 25 February, 2009

Punjab-Haryana High Court
Harpreet Kumar vs Pawan Rai on 25 February, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA
              AT CHANDIGARH

                                                      C.O.C.P. No. 65 of 2009
                                              Date of Decision : February 25, 2009


Harpreet Kumar
                                                                    ....Petitioner
                                     Versus

Pawan Rai, Senior Superintendent of Police, Jalandhar.
                                                                 .....Respondent

CORAM : HON'BLE MR. JUSTICE T.P.S. MANN

Present :    Mr. Mohd. Yousaf, Advocate
             for the petitioner.

             Mr. S.S.Sahu, Asstt. Advocate General, Punjab,
             for the respondent.


T.P.S. MANN, J. (Oral)

Reply has been filed on behalf of the respondent today in the

Court, which is taken on record.

The case of the petitioner is that despite order dated 20.11.2008

passed in Crl. Misc. No. M-30501 of 2008, the respondent has not looked

into the grievances of the petitioner.

In his reply, the respondent has stated that on receipt of the order

dated 20.11.2008, the papers were marked to DSP, City(I), Jalandhar, who

conducted the enquiry into the matter. During the enquiry, it was revealed

that deceased Surti Ram used to sell petrol illegally in order to earn profit.

The petitioner had to go to Dubai on 27.3.2008. He went to the house of
C.O.C.P. No. 65 of 2008 -2-

Surti Ram to meet his relative Sukhwinder Pal Singh @ Sunny and also to

get petrol. At that time, Surti Ram was not present in the house but was

present in front of the shop of Mohan Lal under the influence of liquor. One

Piarey Lal had also arrived there. When people gathered at the spot they

asked Piarey Lal to leave Surti Ram to his house. Piarey Lal had left Surti

Ram in front of his house and himself left for the house of his brother. Surti

Ram and his son Atma Ram started putting petrol in a Can. Harpreet @

Happy and his relative Sukhwinder Pal Singh @ Sunny were also present

there. All of a sudden the Can which was in the hands of Surti Ram fell

down on the floor and the petrol spilt all around. Surti Ram was having a

lighted cigarette in his hand, which also fell down. As a result of the same,

the petrol caught fire and the gas cylinder lying in the room was engulfed in

the fire. The fire was so heavy that the doors became stuck with the frames.

Surti Ram, his wife Soma Devi, his son Atma Ram, Harpreet @ Happy-

petitioner and Sukhwinder Pal Singh received burn injuries. Lateron,

Sukhwinder Pal Singh @ Sunny, Surti Ram, his wife Soma Devi and son

Atma Ram died on account of the burns. The post-mortem examinations of

the dead bodies of deceased persons except that of Surti Ram was not

conducted as the legal representatives of deceased obtained requisite

permission from the Sub Divisional Magistrate, Jalandhar, to dispense with

the said examination. Only the dead body of Surti Ram was subjected to

post-mortem examination. The death of all these persons occurred in an

accidental fire. Piarey Lal was not at all involved in the episode and he had

left Surti Ram in front of his house and then left for the house of his own
C.O.C.P. No. 65 of 2008 -3-

brother. The DSP, City(I), Jalandhar, submitted the aforementioned enquiry

report to the respondent, who perused the same carefully and agreed with the

same as no cause of action arose against any person.

In view of the aforementioned stand taken on behalf of the

respondent, it cannot be said that order dated 20.11.2008 passed by this

Court has not been complied with by the respondent. The petition is,

accordingly, dismissed.





                                                  ( T.P.S. MANN )
February 25, 2009                                        JUDGE
ajay-1