High Court Punjab-Haryana High Court

Parminder vs State Of Punjab & Others on 10 December, 2008

Punjab-Haryana High Court
Parminder vs State Of Punjab & Others on 10 December, 2008
 IN THE HIGH COURT OF PUNJAB & HARYANA, CHANDIGARH



                    Criminal Miscellaneous No. M-32466 of 2008
                                Date of Decision: December 10, 2008


Parminder
                                                    .....PETITIONER(S)

                                 VERSUS


State of Punjab & Others
                                                  .....RESPONDENT(S)
                             .     .      .


CORAM:             HON'BLE MR. JUSTICE AJAI LAMBA


PRESENT: -         Mr. H.S. Rakhra, Advocate, for the
                   petitioner


                             .     .      .

AJAI LAMBA, J (Oral)

                  Learned    counsel          contends    that    fair

investigation is not being conducted.

Having considered the facts and

circumstances of the case, Senior Superintendent of

Police, Muktsar is directed to consider a copy of

the petition as a representation and ensure fair

investigation.

The petition is disposed of.

(AJAI LAMBA)
December 10, 2008 JUDGE
avin