Punjab-Haryana High Court
Manjit Singh vs State Of Punjab And Others on 27 October, 2009
IN THE HIGH COURT OF PUNJAB & HARYANA AT CHANDIGARH
Crl.M. No. M- 30138 of 2009 (O&M)
Date of decision : 27.10.2009.
...
Manjit Singh
................ Petitioners
vs.
State of Punjab and others
.................Respondents
Coram: Hon'ble Mr. Justice K.C. Puri
Present: Sh. J.S. Bains, Advocate
for the petitioner.
...
K.C. Puri, J. (Oral)
Learned counsel for the petitioner has submitted that the
petitioner would be satisfied, if directions are issued to decide his
representation (Annexure P-8).
So, without commenting on the merits of the case, directions
are issued to Director General of Police, Punjab, Chandigarh –
respondent No.2, to decide the representation of the petitioner
(Annexure P-8) within two months from the date of receipt of a
certified copy of this order.
The petition stands disposed of.
( K.C. Puri )
27.10.2009. Judge
chugh