Punjab-Haryana High Court
Jarnail Kaur vs State Of Punjab And Others on 31 March, 2009
In the High Court of Punjab and Haryana at Chandigarh
CRM No. M- 9037 of 2009
Date of Decision: 31.03.2009
Jarnail Kaur .....Petitioner
Versus
State of Punjab and others .....Respondents
Coram Hon’ble Mr. Justice K. C. Puri
Present:- Mr. P. S. Khurana , Advocate
for the petitioners.
K. C. Puri, J (Oral)
Learned counsel for the petitioner has submitted that he will be
satisfied if representation (Annexure P6) is ordered to be decided
expeditiously.
So, without prejudice to the merits of the case, S. S. P, Khanna
is directed to decide the representation (Annexure P6) within 2 months from
the date of receipt of copy of this order.
Petition stands disposed of.
March 31, 2009 ( K. C. Puri ) mamta Judge