IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
Civil Writ Petition No.12346 of 2009
Date of Decision: 17.08.2009
Malkit Singh
Petitioner
Versus
State of Punjab and others
Respondents
CORAM:- HON'BLE MR. JUSTICE JASBIR SINGH
Present: Mr.N.S.Sodhi, Advocate for the petitioner
.....
Jasbir Singh, J.(Oral)
By filing this writ petition, the petitioner prays that directions
be issued to respondent Nos.2 and 3 to take legal action, on his
representation dated 30.6.2009. By making that representation, it has been
prayed by the petitioner that ‘non-conviction certificate’ be issued to him.
It is contention of the petitioner that one FIR was recorded
against Ranjit Singh, brother of the petitioner, however, in a very clever
manner, Ranjit Singh has mentioned his name as Malkit Singh. Taking note
of that fact, petitioner was acquitted of the charges by the competent Court
on 12.6.2002. Copy of that order has not been placed on record. Nothing
was said as to whether copy is available or not. Reference has only been
made to some information supplied by the SSP’s office, which the petitioner
has got under the provisions of Right to Information Act, 2005, wherein, in
Civil Writ Petition No.12346 of 2009 2
reply to the application, it is mentioned that case No.212/85 was disposed
of. In view of above no direction can be issued to the respondents.
Otherwise also, if the petitioner wants any proof regarding his acquittal, he
may get a certified copy from the Court’s record, which is easily available.
No case is made out for interference.
Dismissed.
17.08.2009 (Jasbir Singh) gk Judge