In the High Court of Punjab and Haryana at Chandigarh
Crl. Misc. No. M- 273 of 2009
Date of Decision:April 29, 2009
Tarun Kumar Sharma
---Petitioner
versus
State of Haryana and others
---Respondents
Coram: HON'BLE MRS. JUSTICE SABINA
***
Present: Mr.J.S.Ghuman ,Advocate,
for the petitioner
Mr. Sidharth Sarup, AAG, Haryana
for respondents No. 1 to 7
Mr.J.S.Hooda, Advocate,
for respondents No. 8 and 9
Mr. M.S.Tewatia, Advocate,
for respondent No. 10
***
SABINA, J.
Tarun Kumar Sharma-Petitioner has filed this petition under
Section 482 of the Code of Criminal Procedure (herein after referred to as
‘Cr.P.C.) for issuance of directions to respondents No. 1 to 4 to conduct free
and fair investigation in case FIR No. 263 dated 11.7.2006 under Section
420, 406 of the Indian Penal Code registered at Police Station Camp.
Colony, Faridabad and to entrust the investigation to some senior IPS
officer.
Learned State counsel has submitted that now the investigation
Crl. Misc. No. M- 273 of 2009 -2-
has been conducted by DSP, Palwal and per his enquiry he found that
Seema, Anita, Suresh, Naresh, Karambir and Dharambir were not
involved in the commission of the crime whereas Ramesh Chand,
Sumanlata, Kuldeep were arrested as they were found to be involved in the
commission of the crime. Udai Chand Kaushik is yet to be arrested.
Learned State counsel further states that accused Raju in further enquiry
conducted by Deputy Superintendent of Police, Palwal has been found
innocent.
Since the matter has now been enquired by the Deputy
Superintendent of Police, no further interference is called for.
Petition stands disposed of accordingly.
(SABINA)
JUDGE
April 29, 2009
PARAMJIT