High Court Punjab-Haryana High Court

Gajjan Singh vs State Of Punjab & Others on 18 August, 2009

Punjab-Haryana High Court
Gajjan Singh vs State Of Punjab & Others on 18 August, 2009
IN THE HIGH COURT OF PUNJAB & HARYANA AT
CHANDIGARH

                                 Criminal Misc. No. M-22571 of 2009
                                 Date of decision: August 18, 2009

Gajjan Singh                          -Petitioner

             Versus

State of Punjab & others              -Respondents

Coram Hon’ble Mr. Justice Rajan Gupta

Present: Ms. Bhupinder Pal Kaur, Advocate, for the petitioner.

Rajan Gupta, J.(Oral)

The only prayer made in this petition is for transfer of the

petitioner, who is a convict under the Narcotic Drugs & Psychotropic

Substances Act, from Central Jail, Ferozepur to Central Jail, Amritsar.

Counsel for the petitioner submits that an application in this

regard has already been moved to the appropriate authority. She has

referred to the application, Annexure P1 dated 24.5.2009.

Notice of motion.

On asking of the Court, Mr. Shilesh Gupta, DAG, Punjab

accepts notice.

Mr. Gupta submits that the concerned authority shall be asked

to take decision on the application, Annexure P1 within one month.

In view of the statement made by learned State counsel, no

further orders are called for.

The petition stands disposed of.

A copy of this order be given to the learned State counsel

under the signatures of the Court Secretary.

[Rajan Gupta]
Judge
August 18, 2009.

‘ask’