In the High Court of Punjab and Haryana at Chandigarh
Crl.Misc.No.M- 1517 of 2009 (O&M)
Date of decision: 19 .01.2009
Ajmer Singh and others
......Petitioners
Versus
State of Haryana and others
.......Respondents
CORAM: HON'BLE MRS. JUSTICE SABINA
Present: Mr.Arvind Singh, Advocate,
for the petitioners.
****
SABINA, J.
CRM No. 2723 of 2009
Application is allowed.
The petitioners are exempted from filing the certified
copies of Annexures P-1 to P-8
Crl.Misc.No.M-1517 of 2009
The petitioners have filed this petition under Section 482
of the Code of Criminal Procedure for issuance of directions to
respondents No. 1 to 3 not to harass them at the instance of
respondent No.4 and also provide protection to their life and liberty.
Learned counsel for the petitioner has submitted that the
petitioners have moved a representation to Director General of
Police, Chandigarh and the same has been forwarded to respondent
No.2 for further action but no action has been taken on the
representation (Annexure P-8) so far.
Crl.Misc.No.M- 1517 of 2009 (O&M) -2-
Accordingly, the ends of justice would be met by directing
Senior Superintendent of Police, Yamuna Nagar-respondent No.2 to
decide the representation (Annexure P-8) made by the petitioners
expeditiously and if required, necessary protection be provided to
them.
Ordered accordingly.
Petition stands disposed of in the above terms.
SABINA)
JUDGE
January 19, 2009
anita