Criminal Misc. No.M-12701 of 2008 -1-
***
IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH
Criminal Misc. No.M-12701 of 2008
Date of decision : 18.9.2008
Rana Satpal Singh .....Petitioner
Versus
State of Punjab and others ...Respondents
****
CORAM : HON'BLE MR. JUSTICE S. D. ANAND
Present: Mr. D.S.Sidhu,, Advocate for
Mr. L.S.Sidhu, Advocate for the petitioner.
Ms. Manjari Nehru, Deputy Advocate General, Punjab.
S. D. ANAND, J.
In the present petition, under Section 482 Cr.P.C., the
petitioner had applied for the issuance of a direction “to respondents no.1
to 3 to presentation of report under Section 173 of Cr.P.C. before the trial
Court, in case FIR No. 52 dated 2.6.07 under Section 420 IPC registered
at police Station Varrowal, District Tarn Taran against the respondents no.
4 to 8.”
In the counter filed by Manjit Inder Singh Bal, Deputy
Superintendent of Police, Sub Division, Goindwal Sahib, District Tarn
Taran (on behalf of respondents no. 1 to 3), there is a precise averment
that a case (FIR No. 52 dated 2.6.2007 under Section 420 IPC, P.S.
Verrowal, District Tarn Taran) was registered against Gurmit Singh,
Baljinder Kaur, Hira Singh, Hardial Singh @ Goldi, Dilawar Singh, Randhir
Singh, Sarabjit Singh, Baldev Singh Nambardar and Smt. Kashmir Kaur
who have since been arrested in this case. Thereafter, the matter was
Criminal Misc. No.M-12701 of 2008 -2-
***
reinvestigated on the filing of a relevant plea by Dilbagh Singh, Gursahib
Singh and Sulkhan Singh Nambardar. In the light of the result of re-
investigation/enquiry, the proceedings under Section 82 and 83 of the
Cr,P.C. have already initiated against Kikkar Singh to declare him as
proclaimed offender.
Learned counsel for the petitioner is not in a position to contest
the proposition that a petitioner, who is not satisfied with the manner or
quality of the investigation conducted by the police, has a grievance he
can take recourse to the remedy available to him on the judicial side in the
form of a private complaint and he can also resort to the filing of a plea
under Section 319 Cr.P.C. at appropriate stage of the trial.
In the light of the foregoing discussion, the petition shall stand
rejected. The petitioner may take recourse to whatever remedy is
available to him in accordance with law.
September 18, 2008 (S. D. ANAND) Pka JUDGE
Note: Whether to be referred to Reporter: Yes/No