Punjab-Haryana High Court
Gurbachan Singh @ Bachan Singh vs State Of Punjab And Others on 1 April, 2009
CRM No. M-74033 of 2009 1
IN THE HIGH COURT FOR THE STATES OF PUNJAB &
HARYANA AT CHANDIGARH.
CRM No. M-74033 of 2006 (O&M)
Date of decision: 01.04.2009
Gurbachan Singh @ Bachan Singh ...Petitioner
Versus
State of Punjab and others ...Respondents
CORAM: HON'BLE MR. JUSTICE RAJAN GUPTA
Present: Mr. D.S. Baath, Advocate, for the petitioner.
Mr. Shailesh Gupta, DAG, Punjab.
Mr. T.P.S. Tung, Advocate.
Rajan Gupta, J.
The only prayer made by the petitioner in this case is that in
respect of death of daughter of petitioner namely, Sukhwinder Kaur, no
FIR was registered by the police.
Learned counsel for the State submits that in case petitioner
files a representation, his grievance will be looked into by the D.I.G.
Border Range, Amritsar.
In case the petitioner prefers a representation before the
D.I.G., Border Range, Amritsar within a week of receipt of the certified
copy of this order, the same shall be looked into by the said officer.
Disposed of in the aforesaid terms.
(RAJAN GUPTA)
JUDGE
April 01, 2009
‘rajpal’