High Court Punjab-Haryana High Court

Amandeep Singh vs State Of U. T And Others on 25 September, 2009

Punjab-Haryana High Court
Amandeep Singh vs State Of U. T And Others on 25 September, 2009
        In the High Court of Punjab and Haryana at Chandigarh

                   CRM No. M-27294 of 2009(O&M)
                   Date of Decision: 25.09.2009


Amandeep Singh                                .....Petitioner

Versus


State of U. T and others                      .....Respondents

Coram Hon’ble Mr. Justice K. C. Puri

Present:- Mr. Karanvir Nanda, Advocate
for the petitioner.

K. C. Puri, J (Oral)

Learned counsel for the petitioner has submitted that he

will be satisfied if representation dated 23.9.2009 Annexure P1 is ordered

to be decided expeditiously.

So, without prejudice to the merits of the case, S. S. P,

U. T. Chandigarh is directed to decide the representation within 2 months

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

Petition stands disposed of.

25.09.2009                                    ( K. C. Puri )
mamta                                             Judge