High Court Punjab-Haryana High Court

Jathedar Baba Ranjit Singh vs State Of Punjab And Others on 28 January, 2009

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

                                   C.W.P NO. 1327 OF 2009
                                   DECIDED ON : 28.01.2009

Jathedar Baba Ranjit Singh
                                                ...Petitioner
           versus

State of Punjab and others
                                                ...Respondents


CORAM : HON'BLE MR. JUSTICE SURYA KANT

Present : Mr. Gaurave Bhayyia, Advocate,
          for the petitioner.


SURYA KANT, J. (ORAL)

Notice of motion.

Mr. G. S. Attariwala, Additional AG, Punjab accepts

notice on behalf of the respondents.

The petitioner, who is stated to be Chief of Tarna Dal,

seeks a mandamus to provide adequate security to him as there

is an alleged threat to his life and liberty.

Tarna Dal, a group of Nihang Sikhs, was earlier

headed by Jathedar Ajit Singh Pullah, who was reportedly

murdered inside the jail on 28.08.2008 and FIR No.403 dated

28.08.2008 under Section 302 of the Indian Penal Code has been

registered to that effect at Police Station Sadar, Amritsar. The

petitioner is stated to be protecting the life of an eye witness

(Gurdial Singh) who is a crucial prosecution witness in the

aforementioned case. On that count, the petitioner alleges that

there is an eminent threat to his own life and liberty as there are

certain anti-social elements who want to eliminate him.
C.W.P NO. 1327 OF 2009 -2-

Having heard learned counsel for the parties at some

length and keeping in view the nature of the allegations made by

the petitioner but without expressing any views on merits thereof

and also taking into consideration the fact that the petitioner has

already approached the higher police authorities, including the

Director General of Police, vide his representation dated

03.10.2008 (Annexure P-3), I deem it appropriate to dispose of

this writ petition with a direction to the Director General of Police,

Punjab, as well as, Senior Superintendents of Police, Amritsar

and Gurdaspur to take cognizance of the petitioner’s

representation and assess the threat perception, if any, to him

and take further appropriate action in the matter, in accordance

with law, if so required.

The needful shall be done within one month from the

receipt of certified copy of this order.

JANUARY 28, 2009                                    (SURYA KANT)
shalini                                                 JUDGE