High Court Punjab-Haryana High Court

Indo Bai vs State Of Punjab And Others on 28 January, 2009

Punjab-Haryana High Court
Indo Bai vs State Of Punjab And Others on 28 January, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH


                                   Crl. Misc. No.30075-M of 2008
                                   Date of decision : 28-01-2009



Indo Bai
                                                       ....Petitioner

                             VERSUS

State of Punjab and others
                                                        ....Respondents



CORAM:- HON'BLE MR. JUSTICE KANWALJIT SINGH AHLUWALIA


Present:   Mr. Rahul Chhatwal, Advocate,
           for the petitioner.

           Mr. Anter Singh Brar, DAG, Punjab.


KANWALJIT SINGH AHLUWALIA, J. (Oral)

The present petition has been filed u/s 482 Cr.P.C. praying that

investigation of case FIR No.193 dated 26-7-2008 registered at Police

Station Sadar Ferozepur, Distt. Ferozepur, u/s 379/477/148/149 IPC be

entrusted to some independent agency.

Notice of motion was issued. Reply has been filed by Harmit

Singh, Deputy Superintendent of Police, Head Quarter, Ferozepur. He has

stated that one of the accused has expired. Another accused is not being

traced, Some accused have been granted pre-arrest bail by this Court and

six accused has been declared innocent and placed in column No.2 by the

investigating agency.

Counsel for the petitioner state that accused placed in column

No.2 ought to have been arrested. There is always remedy u/s 319 Cr.P.C.

for summoning them as accused.

Therefore no further directions are warranted.
Crl. Misc. No.30075-M of 2008
-2-

Counsel for the State on instructions from ASI Ramesh state

that report u/s 173 Cr.P.C. shall be submitted to the Court of concerned

Area Judicial Magistrate within 15 days from today.

In view of the statement made by counsel for the State, present

petition is disposed of.




                                 (KANWALJIT SINGH AHLUWALIA)
28-1-2009                                 JUDGE
manju