High Court Punjab-Haryana High Court

Gurpreet Kaur vs State Of Punjab And Others on 27 November, 2009

Punjab-Haryana High Court
Gurpreet Kaur vs State Of Punjab And Others on 27 November, 2009
    IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                    CHANDIGARH

                          Crl. Misc. No. M-33626 of 2009 (O&M)
                           Date of Decision: November 27, 2009
Gurpreet Kaur                                           ... Petitioner
                 Versus
State of Punjab and others                            ...Respondents

CORAM: HON’BLE MR. JUSTICE S.D. ANAND.

Present: Mr. Sarbjit Singh, Advocate,
for the petitioner.

S.D. Anand, J (Oral)

Crl. Misc. No. 60572 of 2009
Allowed, as prayed for.

Crl. Misc. No.M-33626 of 2009
Learned counsel for the petitioner states that he
would be content and interests of justice would be served if
a direction is issued to respondent No.2 – Senior
Superintendent of Police, Amritsar, to look into the
representations (Annexures P/1 to P/3) made by the
petitioner within a time bound frame.

Notice of motion.

On the asking of the Court, Mr. Arshvinder Singh,
Deputy Advocate General, Punjab, accepts notice on behalf
of the State.

The petition shall stand disposed of with a
direction to respondent No.2 – Senior Superintendent of
Police, Amritsar, to look into the grievance of the petitioner,
in the course of the representations (Annexures P/1 to P/3).
The exercise shall be concluded within fifteen days from
today.

Disposed of accordingly.

November 27, 2009                                      ( S.D. Anand )
vkd                                                       Judge