High Court Punjab-Haryana High Court

Sandeep Kumar vs State Of Punjab And Others on 4 November, 2008

Punjab-Haryana High Court
Sandeep Kumar vs State Of Punjab And Others on 4 November, 2008
     IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                     CHANDIGARH

                                     Crl. Misc. No. M-28706 of 2008

                             Date of Decision: November 04, 2008


Sandeep Kumar                                        ... Petitioner
                 Versus
State of Punjab and others                        ...Respondents

CORAM:     HON'BLE MR. JUSTICE S.D. ANAND.

Present:   Mr. K.S. Sidhu, Advocate,
           for the petitioner.


S.D. Anand, J.

Crl. Misc. No.50393 of 2008

Allowed, as prayed for.

Crl. Misc. No.M-28706 of 2008

Learned counsel for the petitioner states that he would
be content and interests of justice would be served if a direction is
issued to respondent No.2 – Senior Superintendent of Police,
Ferozepur, to look into the grievance of the petitioner in the course
complaint (Annexure P/1).

Notice of motion.

On the asking of the Court, Ms. Manjari Nehru, Deputy
Advocate General, Punjab, accepts notice on behalf of the State.

The petition shall stand disposed of with a direction to
respondent No.2 – Senior Superintendent of Police, Ferozepur, to
look into the grievance of the petitioner, in the course of the
complaint (Annexure P/1). The exercise shall be concluded within
one month from today.

Disposed of accordingly.

 November 04, 2008   ( S.D. Anand )
vkd                        Judge