CRM No. 21249-M of 2008 1
IN THE HIGH COURT FOR THE STATES OF PUNJAB &
HARYANA AT CHANDIGARH.
CRM No. M-21249-M of 2008
Date of decision: 29.01.2009
Ranjit Singh ...Petitioner
Versus
State of Punjab & others ...Respondents
CORAM: HON'BLE MR. JUSTICE RAJAN GUPTA
Present: Mr. Anurag Arora, Advocate, for the petitioner.
Mr. Shailesh Gupta, DAG, Punjab.
Rajan Gupta, J.
Pursuant to order dated January 15, 2009, the counsel for
the State has submitted that it shall be ensured in future that no
incidence of the kind, which has happened in this case, occurs. He has
referred to a letter written by Senior Superintendent of Police, Sangrur
to the Advocate General, Punjab wherein it has been clarified that in
case such an episode is repeated, strict departmental action would be
taken against the concerned officials. The said letter is taken on record
as Mark ‘A’.
In view of the statement made by the learned State counsel,
personal appearance of the police officials, namely, DSP Pritpal Singh
and SHO Navdeep Singh is exempted. The police officials, who are
present in Court, have tendered unconditional apology regarding the
CRM No. 21249-M of 2008 2
registration of the DDR. The same is accepted.
Learned counsel for the petitioner submits that on merits,
the petition has been rendered infructuous.
Dismissed as infructuous.
(RAJAN GUPTA)
JUDGE
January 29, 2009
‘rajpal’