IN THE HIGH COURT FOR THE STATES OF PUNJAB AND
HARYANA AT CHANDIGARH
COCP No.1058 of 2009 (O&M)
Date of decision: September 17, 2009.
Jugraj Singh ...Petitioner(s)
v.
Shri Ashok Bath & Anr. ...Respondent(s)
CORAM:HON'BLE MR. JUSTICE RAKESH KUMAR GARG
Present: None for the petitioner.
Shri M.C. Berry, Additional Advocate General, Punjab,
for the respondents.
ORDER
Rakesh Kumar Garg, J. (Oral):
The petitioner filed Crl. Misc. No.27552-M of 2008 in this
Court seeking directions against the respondents to submit final report after
re-investigation into the matter in view of the order dated 3.10.2007 passed
by the CJM, Moga in FIR No.141 dated 7.5.2006, P.S. City Moga.
The grievance of the petitioner in this petition is that the
respondents have failed to comply with the directions issued by this Court.
In response to the show cause notice issued by this Court, reply
by way of affidavit of Shri Ashok Bath, SSP, Moga has been filed wherein
it has been submitted that re-investigation of the case was done and no fresh
evidence against the accused came on record, as such agreeing with the
report of DSP, City, Moga, cancellation report has been filed in the court of
Ilaqa Magistrate on 11.9.2009, which is pending.
In view of the aforesaid reply, I am not inclined to proceed
further in this petition.
Rule discharged.
However, the petitioner shall be at liberty to seek any other
appropriate remedy for redressal of the grievance in accordance with law.
September 17, 2009. [ Rakesh Kumar Garg ] kadyan Judge