In the High Court of Punjab and Haryana, at Chandigarh.
Civil Writ Petition No. 15918 of 2009
Date of Decision: 15.10.2009
Bachan Kaur
...Petitioner
Versus
State of Punjab and Others
...Respondents
CORAM: HON'BLE MR. JUSTICE KANWALJIT SINGH AHLUWALIA.
Present: Mr. A.D.S. Ghuman, Advocate
for the petitioner.
Kanwaljit Singh Ahluwalia, J. (Oral)
Counsel for the petitioner submits that petitioner is a helpless
poor lady who is being harassed by respondents No.5 to 8.
Issue notice of motion.
On the asking of the Court, Mr. Jaswinder Singh, Deputy
Advocate General, Punjab, accepts notice on behalf of respondents
No.1 to 4. Copy of writ petition has been supplied to him.
The Station House Officer, Police Station Sadar, Gurdaspur,
is directed to ensure necessary vigil so that no harm is caused to the
petitioner.
With the observations made above, the present writ petition is
disposed of.
Copy of order be given to counsel for the State under the
signatures of Reader of this Court.
(Kanwaljit Singh Ahluwalia)
Judge
October 15, 2009
“DK”