IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
Civil Writ Petition No.9618 of 2009
Date of Decision: 06.07.2009
Kashmir Singh
Petitioner
Versus
State of Punjab and others
Respondents
CORAM:- HON'BLE MR. JUSTICE JASBIR SINGH
Present: Mr.Gurinder Singh Gill, Advocate for the petitioner
.....
Jasbir Singh, J.(Oral)
Notice of motion.
At the asking of the Court, Mr.A.K.Sharma, Additional
Advocate General, Punjab accepts notice.
In view of order, which this Court is going to pass, it is not
necessary to get counter affidavit of the official respondents.
This writ petition has been filed by the petitioner with a prayer
that directions be issued to respondent Nos.1 to 3 to take action against the
erring officials, who, despite complaint made by the petitioner, failed to take
action against the persons, whose names found mentioned in DDR No.28
dated 12.6.2009.
It is allegation of the petitioner that the persons, named in the
DDR, committed criminal tress-pass and other criminal offences on
12.6.2009, the police officials (respondent Nos.5 and 6) arrested them,
however, subsequent thereto, under political pressure, they were released
from custody. Except recording DDR, no further action has been taken by
the police.
Civil Writ Petition No.9618 of 2009 2
During arguments, it transpires that by stating his grievance,
the petitioner has already sent representations Annexures P2 and P3 to the
Director General of Police, Punjab and SSP Kapurthala respectively, which
are still pending undecided.
In view of facts mentioned above, this writ petition is disposed
of by issuing directions to SSP Kapurthala to take note and decide
representation filed by the petitioner. Before taking any action, an
opportunity of hearing be also granted to the opposite party. If any criminal
case is made out against the individuals, named in the DDR, necessary FIR
be recorded, as per law. Needful be done within a period of three weeks
from the date of receipt of a copy of this order.
Copy of the order be supplied to the State counsel under
signatures of the Court Reader, for compliance.
06.07.2009 (Jasbir Singh) gk Judge