High Court Punjab-Haryana High Court

Present: Mr. Jagjit Gill vs Learned Counsel For The … on 12 June, 2009

Punjab-Haryana High Court
Present: Mr. Jagjit Gill vs Learned Counsel For The … on 12 June, 2009
                      CRM No. M- 16239 of 2009


Smt. Harsharan Kaur and another vs.               State of Haryana and others


Present:              Mr. Jagjit Gill, Advocate
                      for the petitioners.

                            ***

Learned counsel has placed photocopy of School

Leaving Certificate relating to the petitioner No.2.

Learned counsel for the petitioners states that in view of

the urgency of the situation no prior representation could be made to the

respondent No.2, and undertakes to despatch such a representation today

itself by speed post as well as by registered post. Both the petitioners are

stated to be major.

In the circumstances this petition is disposed of with a

direction to the respondent No.2 to take appropriate decision on the

representation of the petitioners which, as mentioned above, would be

despatched today itself.

A copy of this order be given dasti to learned counsel for

the petitioners on payment of usual charges.

(AJAY TEWARI)
JUDGE
June 12, 2009
sunita