IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH
COCP No.2055 of 2009
Date of decision: 10.12.2009
Rajesh and Raja ......Petitioner(s)
Versus
Anil Rao, Senior Superintendent of
Police, Rohtak ......Respondent(s)
CORAM:- HON’BLE MR.JUSTICE RAKESH KUMAR GARG
* * *
Present: Mr. N.K Malhotra, Advocate for the petitioner.
Mr. Ashok Jindal, Additional Advocate General, Haryana.
Rakesh Kumar Garg, J.(Oral)
Vide judgment dated 27.5.2009 passed in CWP No.8319 of
2009, a direction was given to the Senior Superintendent of Police, Rohtak
to hold a fact finding inquiry and to take action in accordance with law on
the basis of the aforesaid inquiry.
In response to the show cause notice issued by this Court,
reply by way of affidavit of Sh. Anil Kumar Rao, IPS, Senior Superintendent
of Police, Rohtak has been filed submitting that vide office Memo No.30766
dated 16.7.2009, the then Additional Superintendent of Police was
directed to conduct a fact finding inquiry regarding the circumstances under
which the petitioner was arrested on 31.3.2009 by ASI Raghbir Singh.
The said Additional SSP, Rohtak has submitted his report
dated 18.8.2009 and on the basis of the aforesaid fact finding inquiry, order
dated 2.9.2009 has been passed for holding a regular departmental
inquiry against EASI Mohinder Singh and a show cause notice has also
been issued to said Mohinder Singh for punishing him.
COCP No.2055 of 2009 -2-
In view of the reply filed on behalf of the respondent, this Court
is not inclined to proceed further in this petition.
Rule discharged.
December 10, 2009 (RAKESH KUMAR GARG) ps JUDGE