In the High Court of Punjab and Haryana at Chandigarh
Crl.Misc.No.M- 1573 of 2009 (O&M)
Date of decision: 19 .01.2009
Bhushan Kumar
......Petitioner
Versus
State of Punjab and others
.......Respondents
CORAM: HON'BLE MRS. JUSTICE SABINA
Present: Mr.Vikas Mehsempuri, Advocate,
for the petitioner.
****
SABINA, J.
CRM No. 2794 of 2009
Application is allowed.
The petitioner is exempted from filing the certified copies
of Annexures.
Crl.Misc.No.M- 1573 of 2009
Bhushan Kumar-petitioner has filed this petition under
Section 482 of the Code of Criminal Procedure for issuance of
directions to respondents No. 2 to 4 not to harass and humiliate him
and his family members at the behest of respondent Nos. 5 to 15.
Learned counsel for the petitioner has submitted that the
petitioner has moved a representation to Senior Superintendent of
Police, Barnala and a copy of the same has been annexed as
Annexure P-7 but the same had not been decided so far.
Accordingly, it would be just and expedient to direct
Crl.Misc.No.M- 1573 of 2009 (O&M) -2-
Senior Superintendent of Police, Barnala to decide the
representation made by the petitioner (Annexure P-7) expeditiously
and if required, necessary protection be provided to the petitioner.
Ordered accordingly.
Petition stands disposed of.
SABINA)
JUDGE
January 19, 2009
anita