IN THE HIGH COURT OF PUNJAB & HARYANA AT CHANDIGARH
Crl.M. No. M-32841 of 2008
Date of decision : 23.3.2009.
...
Karen Multani
................ Petitioner
vs.
State of Punjab and others
.................Respondents
Coram: Hon'ble Mr. Justice K.C. Puri
Present: Sh. S.S. Majithia, Advocate
for the petitioner.
Sh.P.S. Bajwa, Assistant Advocate General,
Punjab
Sh. Arun Takhi, Advocate for respondents no. 4 to 7.
...
K.C. Puri, J. (Oral)
After hearing counsel for the parties, directions are issued to
S.S.P., Jalandhar to decide the representation of the petitioner,
Annexure P-9 within a period of two months from the date of receipt
of a copy of this order alongwith a copy of the petition.
It is made clear that the S.S.P., Jalandhar shall hear both the
parties and shall also take into consideration the contents of the
petition, as well as reply, before deciding the representation. Both the
parties can raise any point before the S.S.P.
The petition stands disposed of.
( K.C. Puri )
23.3.2009. Judge
Chugh