High Court Punjab-Haryana High Court

Sukhraj Singh Son Of Mehboob Singh vs R.K. Jaiswal And Another on 7 October, 2009

Punjab-Haryana High Court
Sukhraj Singh Son Of Mehboob Singh vs R.K. Jaiswal And Another on 7 October, 2009
       In the High Court for the States of Punjab and Haryana at Chandigarh
                                 ...

COCP No. 1460 of 2009(O&M)

Date of decision: October 7, 2009

Sukhraj Singh son of Mehboob Singh .. Petitioner

Versus

R.K. Jaiswal and another ..Respondents

Coram: Hon’ble Mr. Justice Rakesh Kumar Garg

Present: Mr.Naresh Kaushik, Advocate
for the petitioner.

Mr. M.C.Berry, Addl.A.G.Punjab
for the respondents.

..

Rakesh Kumar Garg,J(Oral)

Respondent No. 1-Shri R. K. Jaiswal, IPS , Senior Superintendent

of Police, Jalandhar is present in court.

Reply by way of an affidavit of Shri R. K. Jaiswal, IPS , Senior

Superintendent of Police, Jalandhar has been filed in court and the same is

taken on the record.

According to the aforesaid reply, the complaint of the petitioner has

already been looked into and in fact he was also supplied the inquiry report vide

receipt dated 22.12.2004 Annexure R-1 and even after receiving the contempt

notice, further a detailed inquiry has been conducted by respondent No.1, the

report of which is attached as Annexure R-3 with the reply.

In view thereof, I am not inclined to proceed further with this

petition.

Rule discharged.


October 7, 2009                               (RAKESH KUMAR GARG)
            nk                                       JUDGE