In the High Court for the States of Punjab and Haryana at Chandigarh
...
COCP No. 1142 of 2009
Date of decision: July 9,2009
Kulwant Singh and others ..Petitioners.
Versus
S. Nau Nihal Singh, Senior Superintendent of Police,
Sangrur
..Respondent
Coram: Hon’ble Mr. Justice Rakesh Kumar Garg
Present: Ms. Ramanjit Kaur, Advocate
for the petitioners
..
Rakesh Kumar Garg,J(Oral)
The grievance of the petitioner in this case is that the respondents
have disobeyed the order dated 13.2.2009 passed by this Court in Criminal
Misc.No.4298-M of 2009.
I have perused the order dated 13.2.2009, which is attached as
Annexure P-1 with this petition. While passing the order, this Court had observed
that application for initiation of proceedings under Section 182 of Indian Penal
Code against the respondent was pending consideration before the respondent.
The application for initiation of proceedings under Section 182 IPC
was pending before the respondent No.2, the same was expected to be decided.
In case the aforesaid application has not been decided till date, the respondent
No.2 will take a decision on the same within three months from the receipt of
certified copy of this order.
Petition stands disposed of.
July 9, 2009 (RAKESH KUMAR GARG)
nk JUDGE