High Court Punjab-Haryana High Court

Ajmer Singh And Others vs State Of Haryana And Others on 19 January, 2009

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

                       Crl.Misc.No.M- 1517 of 2009 (O&M)
                       Date of decision: 19 .01.2009


Ajmer Singh and others
                                                       ......Petitioners

                        Versus


State of Haryana and others
                                                    .......Respondents


CORAM: HON'BLE MRS. JUSTICE SABINA

Present:   Mr.Arvind Singh, Advocate,
           for the petitioners.
                 ****


SABINA, J.

CRM No. 2723 of 2009

Application is allowed.

The petitioners are exempted from filing the certified

copies of Annexures P-1 to P-8

Crl.Misc.No.M-1517 of 2009

The petitioners have filed this petition under Section 482

of the Code of Criminal Procedure for issuance of directions to

respondents No. 1 to 3 not to harass them at the instance of

respondent No.4 and also provide protection to their life and liberty.

Learned counsel for the petitioner has submitted that the

petitioners have moved a representation to Director General of

Police, Chandigarh and the same has been forwarded to respondent

No.2 for further action but no action has been taken on the

representation (Annexure P-8) so far.
Crl.Misc.No.M- 1517 of 2009 (O&M) -2-

Accordingly, the ends of justice would be met by directing

Senior Superintendent of Police, Yamuna Nagar-respondent No.2 to

decide the representation (Annexure P-8) made by the petitioners

expeditiously and if required, necessary protection be provided to

them.

Ordered accordingly.

Petition stands disposed of in the above terms.

SABINA)
JUDGE
January 19, 2009
anita