IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGRH
Crl. Misc. No. M-33121 of 2008
Date of Decision: December 16, 2008
Darul Uloom Jamia Asrafia Educational Society
... Petitioner
Versus
State of Haryana and others.
... Respondents
CORAM: HON'BLE MR. JUSTICE S.D. ANAND.
Present : Mr. Sanjeev Walia, Advocate,
for the petitioner.
****
S.D. Anand, J (Oral).
Apprehending danger to their life and liberty, the
petitioner had earlier filed Criminal Misc. No. M-24663 of 2008
which came to be disposed of by a Coordinate Bench of this Court
(Mohinder Pal, J.) on 22.09.2008 by issuing a direction to the
Senior Superintendent of Police, Faridabad, to look into the
representation (Annexure P/8 therein). That representation has not
been decided till date.
The only grievance of the petitioner is that a direction
may be issued to the Senior Superintendent of Police, Faridabad,
Crl. Misc. No. M-33121 of 2008 2
to conduct a thorough enquiry into the matter and pass a detailed
order while disposing of the matter.
The petition shall stand disposed of in limine
accordingly. The Senior Superintendent of Police, Faridabad, is
directed to conduct a thorough enquiry into the matter and pass a
detailed order while disposing of the matter within a period of
fifteen days from the date a certified copy of the order is delivered
in that office.
December 16, 2008 ( S.D. Anand ) vkd Judge