High Court Punjab-Haryana High Court

Paramjit Kaur And Another vs State Of Punjab And Others on 26 July, 2011

Punjab-Haryana High Court
Paramjit Kaur And Another vs State Of Punjab And Others on 26 July, 2011
IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH.


                           Case No. : Crl. Misc. No. M-22361 of 2011
                           Date of Decision : July 26, 2011



               Paramjit Kaur and another                   ....   Petitioners
                                   Vs.
               State of Punjab and others                  ....   Respondents

CORAM : HON’BLE MR. JUSTICE L. N. MITTAL

* * *

Present : Mr. Balkar Singh, 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,

Nawanshehar is directed to take appropriate action in accordance with law

on application dated 24.07.2011 (Annexure P-5), 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, Nawanshehar to take appropriate action in

accordance with law on application dated 24.07.2011 (Annexure P-5),

already stated to have been moved to him by the petitioners.

July 26, 2011                                        ( L. N. MITTAL )
monika                                                     JUDGE