High Court Punjab-Haryana High Court

Karen Multani vs State Of Punjab And Others on 23 March, 2009

Punjab-Haryana High Court
Karen Multani vs State Of Punjab And Others on 23 March, 2009
IN THE HIGH COURT OF PUNJAB & HARYANA AT CHANDIGARH

                              Crl.M. No. M-32841 of 2008
                              Date of decision : 23.3.2009.
                             ...

    Karen Multani
                                             ................ Petitioner
                              vs.

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

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

    Present: Sh. S.S. Majithia, Advocate
             for the petitioner.

            Sh.P.S. Bajwa, Assistant Advocate General,
            Punjab

            Sh. Arun Takhi, Advocate for respondents no. 4 to 7.
                ...

    K.C. Puri, J. (Oral)

After hearing counsel for the parties, directions are issued to

S.S.P., Jalandhar to decide the representation of the petitioner,

Annexure P-9 within a period of two months from the date of receipt

of a copy of this order alongwith a copy of the petition.

It is made clear that the S.S.P., Jalandhar shall hear both the

parties and shall also take into consideration the contents of the

petition, as well as reply, before deciding the representation. Both the

parties can raise any point before the S.S.P.

The petition stands disposed of.

( K.C. Puri )
23.3.2009. Judge
Chugh