CRM No. M-8653 of 2009 1
IN THE HIGH COURT FOR THE STATES OF PUNJAB &
HARYANA AT CHANDIGARH.
CRM No. M-8053 of 2009 (O&M)
Date of decision: 27.03.2009
Inderjit Kumar @ Inder ...Petitioner
Versus
State of Punjab & others ...Respondents
CORAM: HON'BLE MR. JUSTICE RAJAN GUPTA
Present: Mr. H.S. Batth, Advocate, for the petitioner.
Rajan Gupta, J.
Learned counsel for the petitioner submits that the FIR in
question was registered almost one year back but the investigation has
made no headway. He has thus prayed for a direction to expedite the
investigation of the case. He has also referred to MLR of the
complainant/petitioner to contend that he suffered fracture of left
parietal bone.
In the facts and circumstances, it is directed that respondent
No.2 shall look into the grievance of the petitioner. Efforts may be
made to expedite the investigation.
Disposed of.
(RAJAN GUPTA)
JUDGE
March 27, 2009
‘rajpal’