Punjab-Haryana High Court
Amandeep Singh vs State Of U. T And Others on 25 September, 2009
In the High Court of Punjab and Haryana at Chandigarh
CRM No. M-27294 of 2009(O&M)
Date of Decision: 25.09.2009
Amandeep Singh .....Petitioner
Versus
State of U. T and others .....Respondents
Coram Hon’ble Mr. Justice K. C. Puri
Present:- Mr. Karanvir Nanda, Advocate
for the petitioner.
K. C. Puri, J (Oral)
Learned counsel for the petitioner has submitted that he
will be satisfied if representation dated 23.9.2009 Annexure P1 is ordered
to be decided expeditiously.
So, without prejudice to the merits of the case, S. S. P,
U. T. Chandigarh is directed to decide the representation within 2 months
from the date of receipt of certified copy of this order.
Petition stands disposed of.
25.09.2009 ( K. C. Puri ) mamta Judge