High Court Punjab-Haryana High Court

Present: Mr. Ramesh Sharma vs This Is A Petition Filed Under … on 15 June, 2009

Punjab-Haryana High Court
Present: Mr. Ramesh Sharma vs This Is A Petition Filed Under … on 15 June, 2009
CRM No. M-16546 of 2009

Kuldeep Singh and another Vs. State of Punjab and others



Present: Mr. Ramesh Sharma, Advocate,
         for the petitioners.



                                 ****

This is a petition filed under Section 482 Cr.P.C. is for

issuance of a direction to the respondent Nos.2 & 3 to protect the life

and liberty of the petitioners from respondent Nos.4 & 5.

Learned Counsel for the petitioners states that the petitioners

are major and in view of the urgency of the situation no prior

representation could be made to the respondent No. 2, and undertakes

to send such a representation both by way of speed post as well as by

way of registered post today itself. Both the petitioners are stated to be

major.

In the circumstances this petition is disposed of with a

direction to the respondent No. 2 to take appropriate decision on the

representation of the petitioners which, as mentioned above, would be

dispatched today itself.

A copy of this order be given dasti to learned Counsel for the

petitioners on payment of usual charges.




                                                (AJAY TEWARI)
June 15, 2009                                      JUDGE
manju