High Court Punjab-Haryana High Court

Monu vs State Of Haryana & Others on 25 November, 2008

Punjab-Haryana High Court
Monu vs State Of Haryana & Others on 25 November, 2008
 IN THE HIGH COURT OF PUNJAB & HARYANA, CHANDIGARH



                    Criminal Miscellaneous No. M-21133 of 2008
                                Date of Decision: November 25, 2008


Monu
                                                       .....PETITIONER(S)

                                VERSUS


State of Haryana & Others
                                                     .....RESPONDENT(S)
                            .      .      .


CORAM:          HON'BLE MR. JUSTICE AJAI LAMBA


PRESENT: -      Mr. Yash Pal Malik,                   Advocate,     for
                the petitioner.

                Mr.    Narender    Sura,                    Assistant
                Advocate General, Haryana.


                            .      .      .

AJAI LAMBA, J (Oral)

                This     petition         has       been    filed   under

Section 482 Cr.P.C. praying for directions to the

respondents to transfer the investigation of case FIR

No.127 dated 27.6.2008 under Sections 302, 201, 34

IPC, Police Station, Sadar Gohana, District Sonepat.

Learned counsel for the petitioner

contends that fair investigation is not being

conducted. Even the statements of persons who last

saw the deceased with the accused, have not been

taken. Names of the persons have been disclosed to

the investigating agency as Rattan, Kuldip and Dhan

Singh.

Learned counsel for the respondent-
Crl. Misc. No. M-21133 of 2008 [2]

State has pointed out that Station House Officer,

Police Station, Sadar Gohana, had conducted

investigation and recommended cancellation report.

Cancellation was not accepted by the Deputy

Superintendent of Police, Gohana, whereupon the

Deputy Superintendent of Police himself is verifying

the investigation. Further polygraph test of the

persons who come within the arena of suspicion, is

required to be conducted.

Considering the issue involved, I

hereby direct the Deputy Superintendent of Police,

Gohana, to conduct investigation.

The Senior Superintendent of Police,

Sonepat, is directed to supervise the investigation.

The Senior Superintendent of Police shall ensure that

statements of the persons who are in the know of the

facts would be taken and thereupon the investigation

would be conducted.

Investigation be concluded within 60

days from today.

The petition is disposed of.


                                                            (AJAI LAMBA)
November 25, 2008                                              JUDGE
avin