High Court Punjab-Haryana High Court

Pandit Parasnath Shukla vs U. T. on 26 October, 2009

Punjab-Haryana High Court
Pandit Parasnath Shukla vs U. T. on 26 October, 2009
               IN THE HIGH COURT OF PUNJAB AND HARYANA
                        AT CHANDIGARH


                             Criminal Misc. No. M-29894 of 2009 (O&M)
                             Date of decision: 26.10.2009

Pandit Parasnath Shukla
                                                                .. Petitioner
       v.

U. T., Chandigarh and others
                                                                .. Respondent


CORAM:        HON'BLE MR. JUSTICE RAJESH BINDAL

Present:      Mr. P. N. Makani, Advocate for the petitioner.


                                     ..

Rajesh Bindal J.

Prayer in the petition is for transfer of the investigation of the case to
Central Bureau of Investigation or to any other independent agency.

In the cancellation report filed by the prosecution, the learned
Magistrate on 12.8.2009, on the basis of application given by the complainant,
directed for further investigation expeditiously.

Considering the fact that the matter has been considered by the
learned Illaqa Magistrate and further investigation has been directed, no
interference at this stage is called for.

Accordingly, the present petition is dismissed.

(Rajesh Bindal)
Judge
26.10.2009
mk