IN THE PUNJAB AND HARYANA HIGH COURT AT
CHANDIGARH
Crl.M.No.M-12233 of 2008
Date of Decision : 31.7.2008.
Rakesh Kumar
..Petitioner.
Vs.
State of Punjab
..Respondent.
CORAM : HON'BLE MR.JUSTICE RAKESH KUMAR JAIN
Present : Mr.Jatinder Singh, Advocate for the petitioner.
Mr.I.P.S.Sidhu, Sr.DAG Punjab.
RAKESH KUMAR JAIN, J.
Counsel for the petitioner submits that pursuant to order dated
28.5.2008, the petitioner has joined investigation. This fact is admitted by
the counsel for the respondent-State on instructions received from SI
Surender Singh. He further states that custody of the petitioner is not
required for interrogation, therefore, order dated 28.5.2008 is made
absolute. It is pertinent to mention here that in the order dated 28.5.2008,
the Court had observed as under:
“Since interim relief had to be granted to the petitioner
on account of default of the State, Senior Superintendent of
Police, Amritsar is directed to take appropriate action against
the defaulting official and also to devise some way so that such
lapses do not recur, and to apprise the Court on the next date of
hearing about the same.”
Counsel for the respondent-State has placed on record
communication by SSP Amritsar, City to Advocate General, Punjab,
Crl.M.No.M-12233 of 2008 -2-
Chandigarh vide letter No.4771/Lit. dated 30.7.2008 vide which the office
of Advocate General, Punjab has been informed that pursuant to the order
dated 28.5.2008, an enquiry against the defaulting official i.e. HC
Mukandbir Singh No.3449/ASR has been ordered vide office No.20818-
22/B dated 28.7.2008. This letter also contains that necessary
directions/guidelines have already been issued to all the Supervisory
officers and SHOs for proper pairvi of the case along with complete record.
In view of the above, no further direction is required to be made
in view of order dated 28.5.2008. The petition is disposed of.
(Rakesh Kumar Jain)
31.7.2008 Judge
Meenu