High Court Punjab-Haryana High Court

Present : Mr.Arvind Kashyap vs Cr.P.C Is For The Issuance Of A … on 10 June, 2009

Punjab-Haryana High Court
Present : Mr.Arvind Kashyap vs Cr.P.C Is For The Issuance Of A … on 10 June, 2009
                          Crl Misc No. M 16242 OF 2009.

                                  ******

Dimpy and another vs State of Punjab and others

Present : Mr.Arvind Kashyap, Advocate
for the petitioners.

*******

Prayer in the present petition filed under Section 482 of the

Cr.P.C is for the issuance of a direction to respondents No.1 and 2 to protect

the life and liberty of the petitioners from respondents No.3 and 4.

The petitioners have already moved a representation (Annexure

P-5) before the Senior Superintendent of Police Gurdaspur for protecting

their life and liberty.

Without adverting to the merits of the controversy, the present

petition is disposed of with a direction to the Senior Superintendent of

Police Gurdaspur to take an appropriate action on the said representation.

Copy of this order be given dasti to counsel for the petitioners

on payment of usual charges.

                                           ( AJAY TEWARI           )
June        10, 2009.                           JUDGE
`kk'