IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH.
Criminal Writ Petition No. 863 of 2009 (O&M)
Date of Decision: 23.9.2009.
Ram Chander Sahni
....Petitioner
Versus
State of Punjab
...Respondent
CORAM : Hon'ble Mr. Justice Rajesh Bindal
Present:- Mr. Anter Singh Brar, Sr. DAG Punjab.
RAJESH BINDAL J.
****
In response to the notice issued on September 5, 2009, Arpit
Shukla, IPS, Senior Superintendent of Police, Patiala has appeared in person
and stated that ASI Sham Lal was deputed to appear in the present case in
Court and he had infact come to the Court on the date fixed but did not contact
the State counsel. For his dereliction of duty he has been suspended.
As far as merits of the case are concerned learned counsel for the
State submitted that the matter in dispute was considered by the National
Human Rights Commission and the orders passed by it are being complied with
and FIR No. 48 dated 1.5.2009, under Sections 364,307,347,506 IPC was
registered at Police Station Bhadson and the matter is under investigation.
Keeping in view the aforesaid fact, the present petition is
dismissed as infructuous.
(RAJESH BINDAL)
23.9.2009 JUDGE
Reema