IN THE HIGH COURT OF PUNJAB & HARYANA AT
CHANDIGARH
Criminal Misc. No. M-12353 of 2009
Date of decision: May 05, 2009
Noor Bano & others -Petitioners
Versus
State of Punjab & others -Respondents
Coram Hon’ble Mr. Justice Rajan Gupta
Present: Mr. SS Brar, Advocate, for the petitioners.
Rajan Gupta, J.(Oral)
Learned counsel submits that the petitioners apprehend threat to
their life and liberty due to certain dispute within the family. According to
counsel, a number of representations have been submitted in this regard but
to no avail.
It is directed that Senior Superintendent of Police, Gurdaspur
shall examine the representation, Annexure P-3 preferred by the petitioners
and take appropriate steps in the facts and circumstances of the case.
With the observation aforesaid, the petition stands disposed of.
[Rajan Gupta]
Judge
May 05, 2009.
‘ask’