Punjab-Haryana High Court
Dalbir Singh vs State Of Punjab And Others on 6 January, 2009
IN THE HIGH COURT OF PUNJAB & HARYANA AT CHANDIGARH
Crl.M. No. M-33269 of 2008
Date of decision : 6.1.2009.
...
Dalbir Singh
................ petitioner
vs.
State of Punjab and others
.................Respondents
Coram: Hon'ble Mr. Justice K.C. Puri
Present: Sh. Vishal Garg, Advocate
for the petitioner.
...
K.C. Puri, J. (Oral)
Learned counsel for the petitioner has submitted that the
petitioner would be satisfied, in case directions are issued to S.S.P.
Moga, to decide his representation Annexure P-4.
Accordingly, the S.S.P., Moga is directed to decide the
representation of the petitioner Annexure P-4, within a period of two
months from the date of receipt of a certified copy of this order.
The petition stands disposed of.
( K.C. Puri )
6.1.2009. Judge
chug