IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
Crl. Misc. No. M-29491 of 2008
Date of Decision: November 11, 2008
Lakhwinder Kaur ... Petitioner
Versus
State of Punjab and others ...Respondents
CORAM: HON'BLE MR. JUSTICE S.D. ANAND.
Present: Mr. Naveen Sheoran, Advocate,
for the petitioner.
S.D. Anand, J.
Crl. Misc. No.51787 of 2008
Allowed, as prayed for.
Crl. Misc. No.M-29491 of 2008
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,
Gurdaspur, to look into the grievance of the petitioner in the course
of the complaint (Annexure P/1).
Notice of motion.
On the asking of the Court, Ms. Manjari Nehru, 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, Gurdaspur, to
look into the grievance of the petitioner, in the course of the
complaint (Annexure P/1). The exercise shall be concluded within
one month from today.
Disposed of accordingly.
November 11, 2008 ( S.D. Anand ) vkd Judge