Crl. W. P. No. 1198 of 2009 1
IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH.
Case No. : Crl. W. P. No. 1198 of 2009
Date of Decision : November 28, 2009
Satnam Kaur .... Petitioner
Vs.
State of Punjab .... Respondent
CORAM : HON’BLE MR. JUSTICE L. N. MITTAL
* * *
Present : None for the petitioner.
Mr. Gaurav Garg Dhuriwala, AAG, Punjab.
* * *
L. N. MITTAL, J. (Oral) :
Application sent by post by Satnam Kaur to Hon’ble the Chief
Justice of this Court has been registered as instant Criminal Writ Petition. It
has been alleged in the application that petitioner’s father used to beat
petitioner’s mother Jaswinder Kaur, who, therefore, lost her mental balance.
Petitioner’s mother left her house on 03.10.2009. Missing report was lodged
on 05.10.2009 in Police Post Pasiana. Petitioner’s mother was found
wandering in Patiala City by police party. After interrogation, she was
handed over to Police Post Pasiana. Police accordingly informed the
petitioner, who went to the Police Post. However, Avtar Singh, Mani and
Rani reached there and gave beatings to the petitioner and forcibly took
away the petitioner’s mother on a motorcycle. The aforesaid persons also
threatened the petitioner. There are some other allegations also regarding
Crl. W. P. No. 1198 of 2009 2
attempt to grab ancestral property of the petitioner.
Notice issued to the petitioner directing her to file affidavit in
support of the averments made in the application has not been received back
served or otherwise.
In reply filed on behalf of State of Punjab, it has been stated
that the petitioner made statement (Annexure R-1) before Head Constable
Narata Ram on 19.11.2009 that the petitioner did not want to pursue the
instant writ petition because her mother Jaswinder Kaur was now living
peacefully in the village. The allegations made in paragraph 4 of the
application regarding beating of petitioner and taking away of her mother
forcibly by Avtar Singh etc. were not proved during inquiry. The petitioner,
as per her statement, had taken back her mother on 14.10.2009 and
thereafter, there was some dispute between her and her uncle Avtar Singh
etc. and therefore, their names were mentioned in the application.
In view of the aforesaid, no further action or direction is
required in the instant writ petition, which is disposed of as having been
rendered infructuous.
November 28, 2009 ( L. N. MITTAL ) monika JUDGE