High Court Punjab-Haryana High Court

Charanjit Kaur vs State Of Punjab And Others on 7 May, 2009

Punjab-Haryana High Court
Charanjit Kaur vs State Of Punjab And Others on 7 May, 2009
IN THE HIGH COURT OF PUNJAB & HARYANA AT CHANDIGARH

                              Crl.M. No. M-12582 of 2009
                              Date of decision : 7.5.2009.

                              ...

    Charanjit Kaur
                                            ................ Petitioner

                              vs.

    State of Punjab and others
                                           .................Respondents



    Coram: Hon'ble Mr. Justice K.C. Puri



    Present: Sh. Bikramjit Singh Bajwa, Advocate
             for the petitioner.
                 ...


    K.C. Puri, J. (Oral)

After hearing counsel for the petitioner, directions are issued

to S.S.P., Gurdaspur, to decide the representation of the petitioner

Annexure P-1, within two months from the date of receipt of a

certified copy of this order.

The petition stands disposed of.

( K.C. Puri )
7.5.2009. Judge
chugh