IN THE HIGH COURT OF PUNJAB & HARYANA AT CHANDIGARH
Criminal Misc. No. M- 17586 of 2009
Date of decision : July 06, 2009
Paramjeet Kaur and another
....Petitioners
versus
State of Punjab and others
....Respondents
Coram: Hon'ble Mr. Justice L.N. Mittal
Present : Ms Monika Jalota, Advocate for the petitioners
L.N. Mittal, J. (Oral)
Learned counsel for the petitioners states that the petitioners
will be satisfied if respondent No. 2 i.e. Senior Superintendent of Police,
Ludhiana is directed to take appropriate action in accordance with law on
application dated 23.6.2009 (Annexure P-4), made to him by the
petitioners.
In view of the limited prayer made by the learned counsel for
the petitioners and without going into the merits of the claim raised by the
petitioners, this petition is disposed of with direction to respondent No. 2
i.e. Senior Superintendent of Police, Ludhiana to take appropriate action in
accordance with law on application dated 23.6.2009 (Annexure P-4),
already stated to have been moved to him by the petitioners.
( L.N. Mittal )
July 06, 2009 Judge
'dalbir'