IN THE HIGH COURT OF PUNJAB & HARYANA AT CHANDIGARH
Crl.M. No. M- 19494 of 2009 (O&M)
Date of decision : 21.7.2009.
...
Sukhjeet Kaur and another
................ Petitioners
vs.
State of Punjab and others
.................Respondents
Coram: Hon'ble Mr. Justice K.C. Puri
Present: Sh. R.S. Manhas, Advocate
for the petitioners.
...
K.C. Puri, J. (Oral)
Learned counsel for the petitioners has submitted that the
petitioners would be satisfied in case their representation Annexure
P-2, is ordered to be decided.
So, without prejudice to the merits of the case, directions are
issued to the S.S.P., Hoshiarpur, to decide the representation of the
petitioners Annexure P-2, 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 )
21.7.2009. Judge
chugh