Punjab-Haryana High Court
Baljinder Singh vs State Of Punjab And Others on 14 July, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
Crl. Misc No. M-18682 of 2009
Date of decision : 14.07.2009
Baljinder Singh
....Petitioner
V/s
State of Punjab and Others
....Respondents
BEFORE : HON’BLE MR. JUSTICE RAJAN GUPTA
Present: Mr. HPS Ghuman, Advocate
for the petitioner.
RAJAN GUPTA J. (ORAL)
The only grievance of the petitioner in the present petition is
that he apprehends danger to his life at the hands of respondents No. 6 to 8.
Notice of motion.
On the asking of the Court, Mr. Shailesh Gupta, DAG Punjab
accepts notice and assures that in case petitioner prefers a representation
before the Senior Superintendent of Police, Patiala, the same shall be looked
into by the said officer.
In view of the statement made by learned counsel for the State,
this petition has become infructuous and the same is dismissed as such.
14.07.2009 (RAJAN GUPTA) Ajay JUDGE