High Court Punjab-Haryana High Court

Bhushan Kumar vs State Of Punjab And Others on 19 January, 2009

Punjab-Haryana High Court
Bhushan Kumar vs State Of Punjab And Others on 19 January, 2009
      In the High Court of Punjab and Haryana at Chandigarh

                         Crl.Misc.No.M- 1573 of 2009 (O&M)
                         Date of decision: 19 .01.2009


Bhushan Kumar
                                                       ......Petitioner

                         Versus


State of Punjab and others
                                                     .......Respondents


CORAM: HON'BLE MRS. JUSTICE SABINA


Present:   Mr.Vikas Mehsempuri, Advocate,
           for the petitioner.

                  ****


SABINA, J.

CRM No. 2794 of 2009

Application is allowed.

The petitioner is exempted from filing the certified copies

of Annexures.

Crl.Misc.No.M- 1573 of 2009

Bhushan Kumar-petitioner has filed this petition under

Section 482 of the Code of Criminal Procedure for issuance of

directions to respondents No. 2 to 4 not to harass and humiliate him

and his family members at the behest of respondent Nos. 5 to 15.

Learned counsel for the petitioner has submitted that the

petitioner has moved a representation to Senior Superintendent of

Police, Barnala and a copy of the same has been annexed as

Annexure P-7 but the same had not been decided so far.

Accordingly, it would be just and expedient to direct
Crl.Misc.No.M- 1573 of 2009 (O&M) -2-

Senior Superintendent of Police, Barnala to decide the

representation made by the petitioner (Annexure P-7) expeditiously

and if required, necessary protection be provided to the petitioner.

Ordered accordingly.

Petition stands disposed of.

SABINA)
JUDGE
January 19, 2009
anita