High Court Punjab-Haryana High Court

Soma Kinnar vs State Of Haryana And Others on 31 March, 2009

Punjab-Haryana High Court
Soma Kinnar vs State Of Haryana And Others on 31 March, 2009
         In the High Court of Punjab and Haryana at Chandigarh

                    CRM No. M-9034 of 2009
                    Date of Decision: 31.03.2009


Soma Kinnar                            .....Petitioner

Versus

State of Haryana and others            .....Respondents

Coram Hon’ble Mr. Justice K. C. Puri

Present:- Mr. T. C. Dhanwal , Advocate
for the petitioner.

K. C. Puri, J (Oral)
Learned counsel for the petitioner has submitted that he will be
satisfied if representation (Annexure P2) is ordered to be decided
expeditiously.

So, without prejudice to the merits of the case, Superintendent
of Police, Bhiwani, District Bhiwani is directed to decide the representation
(Annexure P2) within 2 months from the date of receipt of copy of this
order.

Petition stands disposed of.

March 31, 2009                                       ( K. C. Puri )
mamta                                                    Judge