WP No.5318/2008
15.12.2010.
None for the petitioner.
Shri Jaideep Singh for the Respondents/State.
Petitioner sought the following relief :
“i) That, this Hon’ble Court may kindly be
pleased to direct the Respondent No.1 to 3 not to
harass or issue threats to the petitioners and their
family members and if any investigation is due to be
performed, the same should be performed with due
fairness.
ii) That, this Hon’ble Court may kindly be
pleased to direct the Respondent No.1 to 3 not to
cause any harm to Surendra (younger brother of
petitioner No.1) when they are traced out on the
instigation of Respondent No.4.
iii) Any other relief which this Hon’ble Court
may deem fit and proper in the interest of justice may
also kindly be granted to the petitioners.
The respondents have filed reply Annexure-R/1 in which it
is stated that brother of petitioner No.1 and daughter of
respondent No.4 both are missing since 26.4.2008.
A report has been lodged. Thereafter writ petition was
filed, for writ of habeas corpus, registered as W.P. No.6025/08, in
which the High Court directed the police to produce daughter of
respondent No.4 before the High Court, but, still she could not be
traced out.
It is submitted by Shri Jaideep Singh that the police has
also registered criminal case, but, until and unless brother of
petitioner No.1 and daughter of respondent No.4 are recovered,
no challan can be filed in the competent Court of jurisdiction.
WP No.5318/2008
It is assured by Shri Jaideep Singh that the police shall
complete investigation within a period of 3 months from today.
In view of the aforesaid, this petition is finally disposed of
with direction to the police to complete the investigation within a
period of 3 months and to file the final report before the competent
court of jurisdiction.
(Krishn Kumar Lahoti)
Judge
Khan*