CWP No.15469 of 2008
-1-
IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH
CWP No.15469 of 2008
Date of decision : 10-11-2009
Jeewanjot Organization of Promotion &
Empowerment of Humanity and another
.... Petitioners
VERSUS
State of Punjab and others
....Respondents
CORAM:- HON'BLE MR. JUSTICE KANWALJIT SINGH AHLUWALIA
Present: Mr. Arjun Lakhanpal, Advocate.
Mr. Anil Kumar Sharma, Addl. AG, Punjab.
KANWALJIT SINGH AHLUWALIA, J. (Oral)
Jeewanjot Organization of Promotion & Empowerment of
Humanity is running a Drug Counselling and Rehabilitation Centre
(hereinafter referred to as “the Centre”). The grievance of the
petitioners made in the present petition is that Chief Medical Officer,
Sub Divisional Magistrate and Police conduct unnecessary raids in
the Centre run by the petitioner and there is apprehension that official
of the drug Centre will be falsely implicated in criminal cases.
In response to the writ petition, DSP, Kharar has filed an
affidavit. It has been stated therein that no raid was conducted by
Kharar Police and apprehension of the petitioner is unfounded.
The present petition is disposed of with a direction to
CWP No.15469 of 2008
-2-
respondent no.3, Senior Superintendent of Police, SAS Nagar,
Mohali that no official of the police shall conduct a raid without
making a prior entry to this effect in the Daily Diary Report.
Petition stands disposed of.
(KANWALJIT SINGH AHLUWALIA)
10-11-2009 JUDGE
manju