IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH
Criminal Misc. No. 6624-M of 2000
Date of decision: 1st July, 2008
Indu Goel
... Petitioner
Versus
State of Haryana
... Respondent
CORAM: HON'BLE MR. JUSTICE KANWALJIT SINGH AHLUWALIA
Present: None for petitioner.
Mr. Sunil Nehra, Assistant Advocate General Haryana for the
State.
KANWALJIT SINGH AHLUWALIA, J. (ORAL)
Present Criminal Misc. was registered on the basis of a letter
addressed to Hon’ble the Chief Justice of this Court. My Lord, Justice
T.H.B.Chalapathi had issued notice to State on 2nd March, 2000.
Mr. Sunil Nehra, AAG Haryana state that inquiry was held by
Bishan Singh, DSP Kurukshetra and it surfaced during the inquiry that
Dr.Atul Arora had given appropriate treatment in the relevant
circumstances and no offence is made out. It has been further stated by
Mr.Sunil Nehra that a Board of three doctors was constituted and they
opined that the cause of death of the deceased was snake poisoning and
there was no negligent act on the part of the doctor, which may attract
registration of the case under Section 304 (a) IPC or 304 (part-II) IPC.
CRM No. 6624-M of 2000 2
In the present petition, request was made that the investigation
of the case should be handed over to the CBI after registration of the case.
In view of the stand taken by the counsel for the State, no
interference is called for and the present petition is dismissed.
[KANWALJIT SINGH AHLUWALIA]
JUDGE
July 1, 2008
rps