Punjab-Haryana High Court
Wazir Singh vs State Of Haryana And Others on 15 May, 2009
CRM No. M-12749 of 2009 1
IN THE HIGH COURT FOR THE STATES OF PUNJAB &
HARYANA AT CHANDIGARH.
CRM No. M-12749 of 2009 (O&M)
Date of decision: 15.5.2009
Wazir Singh ...Petitioner
Versus
State of Haryana and others ...Respondents
CORAM: HON'BLE MR. JUSTICE RAJAN GUPTA
Present: Mr. Ashok Kumar Sharma, Advocate, for the petitioner.
Rajan Gupta, J.
The only grievance of the petitioner in the present petition
is that life and liberty of the petitioner is threatened at the hands of the
respondents No.5 to 8.
Learned counsel for the petitioner submits that a
representation in this regard was made to Deputy Commissioner, Jind on
29th April, 2009. However, the petitioner is still being harassed by
respondents No.5 to 8.
In the facts and circumstances of the case, a direction is
issued to Deputy Commissioner, Jind to look into the grievance of the
petitioner and take appropriate steps in the facts and circumstances of
the case.
Disposed of.
(RAJAN GUPTA)
JUDGE
May 15, 2009
‘rajpal’