Crl. Misc. No. M-33584 of 2009 (1)
IN THE HIGH COURT OF PUNJAB & HARYANA AT
CHANDIGARH.
Crl. Misc. No. M-33584 of 2009
Date of decision: 27.11.2009
Sulakhan Singh --- Petitioner
Versus
State of Punjab and others ---- Respondents
Before: Hon’ble Mr. Justice Rajan Gupta
Present: Mr. Kamal Grover, Advocate for the petitioner.
Rajan Gupta, J (Oral)
This is a petition under Section 482 Cr.P.C. seeking
release of the tractor, which is alleged to have been taken away by
the accused.
Learned counsel for the petitioner has argued that an FIR
bearing No.129 dated 11th August, 2009 was lodged under Sections
420, 406, 120-B IPC at Police Station City Gurdaspur, with the
allegation that a tractor of Sonalika make had been stolen by the
accused from the agency of the petitioner. According to the counsel
despite elapse of almost three months, the police has failed to
recover the tractor. He, thus, submits that a direction need to be
issued to the police to immediately effect recovery of the tractor in
question.
I have heard learned counsel for the petitioner and given
careful thought to the facts of the case.
Crl. Misc. No. M-33584 of 2009 (2)
The FIR was lodged on 11th August, 2009 and the matter
is admittedly still under investigation. Learned counsel has not been
able to point out any laxity on the part of the police in conducting
investigation.
Under the circumstances, no direction is required to be
issued by this court to conduct investigation in a particular manner.
The prayer made in the petition is totally misconceived. The petition
is thus dismissed being devoid of merit.
[Rajan Gupta]
Judge
November 27, 2009.
‘rajpal’