IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH.
Criminal Misc.2257-M of 2008
DATE OF DECISION : SEPTEMBER 8, 2008
MANJODH SINGH ....... PETITIONER(S)
VERSUS
STATE OF PUNJAB .... RESPONDENT(S)
CORAM : HON'BLE MR. JUSTICE AJAI LAMBA
PRESENT: Ms. Anju Arora, Advocate, for the petitioner(s).
Mr. HS Brar, DAG, Punjab.
AJAI LAMBA, J. (Oral)
Communication received by post has been treated as a petition.
The gist of allegations is that petitioner-Manjodh Singh and his
brother are confined as under-trial prisoners. The family of Manjodh Singh
is being harassed.
Learned counsel for the respondent-State has pointed out that
the family of Manjodh Singh was instrumental in pressurising and
influencing the witnesses, who are required to depose against Manjodh
Singh. There is, however, no illegal/specific action ascribed to any
particular police official.
No directions, in the facts and circumstances of the case, can
be issued.
Dismissed.
September 8, 2008 ( AJAI LAMBA ) Kang JUDGE