IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
Crl. Misc. No. M-32024 of 2009 (O&M)
Date of Decision: November 13, 2009
Sarita Sharma
... Petitioner
Versus
State of Punjab and others
...Respondents
CORAM: HON’BLE MR. JUSTICE S.D. ANAND.
Present: Mr. Deepak Arora, Advocate,
for the petitioner.
S.D. Anand, J (Oral)
Crl. Misc. No.57943 of 2009
Allowed, as prayed for.
Crl. Misc. No.M-32024 of 2009
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, Gurdaspur, to look into the
representation (Annexure P/1) made by the petitioner within
a time bound frame.
Notice of motion.
Crl. Misc. No. M-32024 of 2009 2
On the asking of the Court, Mr. Abhishek
Chautala, Assistant 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, Gurdaspur, to look into the grievance of the
petitioner, in the course of the representation (Annexure
P/1). The exercise shall be concluded within one month
from today.
Disposed of accordingly.
A copy of the order be given to the learned State
counsel under the signatures of Special Secretary.
November 13, 2009 ( S.D. Anand ) vkd Judge