Punjab-Haryana High Court
Manjinder Singh vs State Of Punjab And Others on 25 May, 2009
IN THE HIGH COURT OF PUNJAB & HARYANA AT CHANDIGARH
Crl.M. No. M- 14454 of 2009(O&M)
Date of decision : 25.5.2009.
...
Manjinder Singh
................ Petitioner
vs.
State of Punjab and others
.................Respondents
Coram: Hon'ble Mr. Justice K.C. Puri
Present: Sh. Ranjit Sharma, Advocate
for the petitioner.
...
K.C. Puri, J. (Oral)
After hearing counsel for the petitioner, without commenting
on the merits of the case, directions are issued to S.S.P., Tarn Taran,
to decide the representation of the petitioner Annexure P-3, within a
period of two months, from the date of receipt of a certified copy of
this order.
The petition stands disposed of.
( K.C. Puri )
25.5.2009. Judge
chugh