IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
Crl. Misc. No. M-26670 of 2009
Date of Decision: October 29, 2009
Gurvinder Singh and others
... Petitioners
Versus
State of Punjab and others
...Respondents
CORAM: HON’BLE MR. JUSTICE S.D. ANAND.
Present: Mr. Harish Goyal, Advocate,
for the petitioners.
S.D. Anand, J (Oral)
Learned counsel for the petitioners states that he
would be content and interests of justice would be served if
a direction is issued to respondent No.1 – Senior
Superintendent of Police, Patiala, to dispose of the
representations (Annexures P/2 to P/4) made by the
petitioners by recording a speaking order.
Notice of motion.
On the asking of the Court, Mr. B.B.S. Teji,
Assistant Advocate General, Punjab, accepts notice on
behalf of the State.
Crl. Misc. No. M-26670 of 2009 2
The petition shall stand disposed of with a
direction to respondent No.1 – Senior Superintendent of
Police, Patiala, to dispose of the representations (Annexures
P/2 to P/4) by passing a speaking order. The exercise shall
be concluded within one month from today.
Disposed of accordingly.
A copy of the order be given to the learned State
counsel under the signatures of Special Secretary.
October 29, 2009 ( S.D. Anand ) vkd Judge