In the High Court for the States of Punjab and Haryana at Chandigarh
...
COCP No. 612 of 2009
Date of decision: July 21,2009
Sohan Lal son of Kapoor Chand ..Petitioner.
Versus
Shri Ranjiv Dalal, IPS
..Respondent
Coram: Hon’ble Mr. Justice Rakesh Kumar Garg
Present: Mr. Satbir Rathore, Advocate
for the petitioner
Mr. S.K.Hooda, Sr.DAG,Haryana
for the respondents
..
Rakesh Kumar Garg,J(Oral)
In reply to the show cause notice issued by this court, respondent
has placed on record Annexure R-1 dated 29.1.2009, which has been passed in
compliance of the directions passed by this Court on 25.11.2008 in Crl.
Misc.No.30768-M of 2008.
In view of the aforesaid fact, I am not inclined to proceed further in
the matter.
Rule discharged.
However, the petitioner shall be at liberty to seek an appropriate
remedy, if any, in accordance with law against the order Annexure R-1.
July 21, 2009 (RAKESH KUMAR GARG)
nk JUDGE`