High Court Punjab-Haryana High Court

Jagtar Singh vs State Of Punjab And Others on 20 July, 2009

Punjab-Haryana High Court
Jagtar Singh vs State Of Punjab And Others on 20 July, 2009
       IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                       CHANDIGARH

                                              C.W.P. No.8086 of 2008
                                             Date of decision:20.07.2009.

Jagtar Singh                                                   ...Petitioner

                                 Versus

State of Punjab and others                                 ...Respondents

CORAM:      HON'BLE MR. JUSTICE JASBIR SINGH

Present:    Mr. P.P.S. Singh, Advocate, for the petitioner.

            Mr. Anil Sharma, Addl. A.G., Punjab,
            for respondent Nos.1 to 3.

            Mr. Kanwaljeet Singh, Senior Advocate, with
            Mr. R.S.Aulakh, Advocate, for respondent Nos.4 and 5.
                                *****

JASBIR SINGH, J. (ORAL).

Petitioner filed this writ petition with a prayer to provide him

police protection. It was averment of the petitioner that respondent

No.5, in connivance with other respondents, is harming his interest,

despite Civil Court decrees in his favour.

Vide order dated 09.06.2008, Senior Superintendent of

Police, Moga was directed to provide police protection to the petitioner,

as and when any request is made in that regard.

At the time of arguments, it was brought to the notice of this

Court that, in the meantime, petitioner had died. If that is so, this writ

petition has become infructuous.

However, it is made clear that legal heirs of the deceased,

if they apprehend any danger, shall have an independent right to raise

their grievance before the authorities concerned.

Disposed of.




July 20, 2009.                                      ( JASBIR SINGH )
vinod                                                       JUDGE