High Court Punjab-Haryana High Court

Raghubir Singh Grewal vs State Of Punjab And Others on 2 December, 2009

Punjab-Haryana High Court
Raghubir Singh Grewal vs State Of Punjab And Others on 2 December, 2009
CRM-M No. 31213 of 2009               1

            IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                         CHANDIGARH

                               CRM-M No. 31213 of 2009

                               Date of Decision: December 02 , 2009


Raghubir Singh Grewal                              ...... Petitioner


      Versus


State of Punjab and others                         ...... Respondents


Coram:      Hon'ble Mr. Justice Ajay Tewari


Present:    Mr. D.K.Bhatti, Advocate
            for the petitioner.

                   ****

Ajay Tewari, J.

This petition has been filed for a direction to quash the inquiry

report and to hand over the investigation of the complaint to some

independent agency.

The facts reveal a dispute between a father and a son with

regard to the property in Ludhiana.

After arguing for some time learned counsel for the petitioner

states that the petitioner would file a private complaint in the matter and he

would be satisfied if the said complaint be decided on its own merits

without taking into consideration the inquiry report dated 18.05.2009.

In my opinion no exception can be had to this just and fair

request.

Consequently this petition is disposed of with a direction that in

case the petitioner files a private complaint with regard to the allegations
CRM-M No. 31213 of 2009 2

made in his complaint dated 23.5.2009 the same would be decided on its

own merits without taking into consideration the inquiry report dated

18.05.2009.

(AJAY TEWARI)
JUDGE
December 02, 2009
sunita