2000 INSC 0253 SUPREME COURT OF INDIA Shiv Dev Singh Vs. Senior Supdt. of Police, Batala (K. T. Thomas and M. B. Shah JJ.) 18.02.2000 ORDER The Text below is only a summarized version of the order pronounced The special leave petition is filed before the Supreme Court against the judgment of the High Court of Punjab and Haryana, which awarded a sum of Rs. 1. 5 lakhs calling it as "interim compensation" The first grievance of the petitioner is that the amount of Rs.1. 5 lakhs in view of the extensive injuries and the impairment of life's conveniences suffered by Kashmir Singh (who has alleged to have been tortured by the police) is too inadequate. The second grievance is that the criminal action has not been ordered against the culprits. So it is open to the Kashmir Singh either directly or through any other person to institute the civil suit to claim compensation. The Court will determine the amount after taking evidence as well as estimating the extent of impairment of sufferings. In regard to the criminal action it is open to the Petitioner to approach the Magistrate's court with a complainant or the police station to register a FIR.