High Court Punjab-Haryana High Court

Jaspal Kaur vs State Of Punjab And Others on 18 April, 2009

Punjab-Haryana High Court
Jaspal Kaur vs State Of Punjab And Others on 18 April, 2009
       IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                      CHANDIGARH

                                  Crl. Misc No. M-10393 of 2009
                                  Date of decision : 18.04.2009

Jaspal Kaur
                                                         ....Petitioner

                                       V/s


State of Punjab and others
                                                         ....Respondents

BEFORE : HON’BLE MR. JUSTICE RAJAN GUPTA

Present: Mr. H.S. Sirohi, Advocate
for the petitioner.

RAJAN GUPTA J. (ORAL)

This is a petition seeking of protection as the petitioner fears

threat to her life and liberty.

Counsel for the petitioner submits that with regard to contents

of the petition, a representation has already been submitted to Senior

Superintendent of Police, Ropar, copy whereof is Annexure P-1 to the

petition.

Notice of motion.

On the asking of the Court Mr. Shailesh Gupta, DAG Punjab

accepts notice on behalf of State of Punjab.

Under the circumstances, the petition is disposed of and it is

directed that respondent No. 1 shall look into the representation (Annexure

P-1) of the petitioner and take appropriate steps in the facts and

circumstances of the case.

18.04.2009                                               (RAJAN GUPTA)
Ajay                                                        JUDGE