High Court Punjab-Haryana High Court

Dalbir Singh vs State Of Punjab And Others on 6 January, 2009

Punjab-Haryana High Court
Dalbir Singh vs State Of Punjab And Others on 6 January, 2009
IN THE HIGH COURT OF PUNJAB & HARYANA AT CHANDIGARH

                              Crl.M. No. M-33269 of 2008
                              Date of decision : 6.1.2009.

                             ...

    Dalbir Singh
                                            ................ petitioner

                             vs.

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



    Coram: Hon'ble Mr. Justice K.C. Puri



    Present: Sh. Vishal Garg, Advocate
             for the petitioner.
                 ...


    K.C. Puri, J. (Oral)

Learned counsel for the petitioner has submitted that the

petitioner would be satisfied, in case directions are issued to S.S.P.

Moga, to decide his representation Annexure P-4.

Accordingly, the S.S.P., Moga is directed to decide the

representation of the petitioner Annexure P-4, within a period of two

months from the date of receipt of a certified copy of this order.

The petition stands disposed of.

( K.C. Puri )
6.1.2009. Judge
chug