High Court Punjab-Haryana High Court

Santokh Singh vs State Of Punjab & Ors on 21 October, 2008

Punjab-Haryana High Court
Santokh Singh vs State Of Punjab & Ors on 21 October, 2008
        IN THE HIGH COURT OF PUNJAB AND HARYANA AT

                             CHANDIGARH.



                                           Criminal Misc.13594-M of 2008

                              DATE OF DECISION : OCTOBER 21, 2008



SANTOKH SINGH                                        ....... PETITIONER(S)

                                 VERSUS

STATE OF PUNJAB & ORS.                               .... RESPONDENT(S)



CORAM : HON'BLE MR. JUSTICE AJAI LAMBA



PRESENT: Mr. RK Dadwal, Advocate, for the petitioner(s).
         Mr. HS Brar, DAG, Punjab.


AJAI LAMBA, J. (Oral)

This petition under Section 482, Code of Criminal Procedure,

prays for issuance of directions to respondents No.4 and 5 not to harass the

petitioner. The petitioner seems particularly agitated against SI Ranjit

Singh of Police Station, Behram, who has been impleaded as respondent

No.5.

Learned counsel for the respondent-State, while drawing the

attention of the court towards reply dated 17.10.2008, filed today in court,

states that the petitioner and respondent No.6 were proceeded against in

proceedings under Sections 107/151, Code of Criminal Procedure. A

complaint was made before the Punjab State Human Rights Commission,

Chandigarh, in regard to demand of bribe by SI Ranjit Singh. The inquiry

was conducted by Shri Jagtar Singh Kainth, Superintendent of Police (Head
Criminal Misc.13594-M of 2008 2

Quarter), Nawanshahr. The petitioner, however, during inquiry, gave a

statement that he did not apprehend any danger from SI Ranjit Singh and

did not want to pursue the case.

In view of the above, no further directions are called for.

In case the petitioner is required, he shall, however, be

summoned by way of issuing a notice under Section 160, Code of

Criminal Procedure. This order shall enure for 90 days from today.

With the above observations, the petition is disposed of.

October 21, 2008                                         ( AJAI LAMBA )
Kang                                                             JUDGE