IN THE HIGH COURT OF PUNJAB & HARYANA AT
CHANDIGARH
Criminal Misc. No. M-22571 of 2009
Date of decision: August 18, 2009
Gajjan Singh -Petitioner
Versus
State of Punjab & others -Respondents
Coram Hon’ble Mr. Justice Rajan Gupta
Present: Ms. Bhupinder Pal Kaur, Advocate, for the petitioner.
Rajan Gupta, J.(Oral)
The only prayer made in this petition is for transfer of the
petitioner, who is a convict under the Narcotic Drugs & Psychotropic
Substances Act, from Central Jail, Ferozepur to Central Jail, Amritsar.
Counsel for the petitioner submits that an application in this
regard has already been moved to the appropriate authority. She has
referred to the application, Annexure P1 dated 24.5.2009.
Notice of motion.
On asking of the Court, Mr. Shilesh Gupta, DAG, Punjab
accepts notice.
Mr. Gupta submits that the concerned authority shall be asked
to take decision on the application, Annexure P1 within one month.
In view of the statement made by learned State counsel, no
further orders are called for.
The petition stands disposed of.
A copy of this order be given to the learned State counsel
under the signatures of the Court Secretary.
[Rajan Gupta]
Judge
August 18, 2009.
‘ask’