High Court Punjab-Haryana High Court

Kulwant Singh And Others vs S. Nau Nihal Singh on 9 July, 2009

Punjab-Haryana High Court
Kulwant Singh And Others vs S. Nau Nihal Singh on 9 July, 2009
       In the High Court for the States of Punjab and Haryana at Chandigarh
                                 ...

COCP No. 1142 of 2009

Date of decision: July 9,2009

Kulwant Singh and others ..Petitioners.

Versus

S. Nau Nihal Singh, Senior Superintendent of Police,
Sangrur
..Respondent

Coram: Hon’ble Mr. Justice Rakesh Kumar Garg

Present: Ms. Ramanjit Kaur, Advocate
for the petitioners

..

Rakesh Kumar Garg,J(Oral)

The grievance of the petitioner in this case is that the respondents

have disobeyed the order dated 13.2.2009 passed by this Court in Criminal

Misc.No.4298-M of 2009.

I have perused the order dated 13.2.2009, which is attached as

Annexure P-1 with this petition. While passing the order, this Court had observed

that application for initiation of proceedings under Section 182 of Indian Penal

Code against the respondent was pending consideration before the respondent.

The application for initiation of proceedings under Section 182 IPC

was pending before the respondent No.2, the same was expected to be decided.

In case the aforesaid application has not been decided till date, the respondent

No.2 will take a decision on the same within three months from the receipt of

certified copy of this order.

Petition stands disposed of.

July 9, 2009                                     (RAKESH KUMAR GARG)
           nk                                            JUDGE