High Court Punjab-Haryana High Court

Suraj Bhan vs State Of Haryana And Others on 20 August, 2009

Punjab-Haryana High Court
Suraj Bhan vs State Of Haryana And Others on 20 August, 2009
      IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                     CHANDIGARH

                                Crl. Misc No. M-22952 of 2009 (O&M)
                                Date of decision : 20.08.2009

Suraj Bhan

                                                          ....Petitioner

                                         V/s

State of Haryana and others

                                                          ....Respondents

BEFORE : HON’BLE MR. JUSTICE RAJAN GUPTA

Present: Mr. Sukhdeep Parmar, Advocate
for the petitioner.

RAJAN GUPTA J. (ORAL)

The only grievance of the petitioner in the instant petition is

that he is being harassed at the hands of respondents No. 4 to 6. According

to the counsel, petitioner fears danger to his life and liberty. Representation

Annexure P-5 in this regard has already been preferred by the petitioners to

Superintendent of Police, Panipat.

Under the circumstances, the petition is disposed of and it is

directed that respondent No. 2 may examine the representation

Annexure P-5 preferred by the petitioner.

20.08.2009                                                (RAJAN GUPTA)
Ajay                                                         JUDGE