High Court Punjab-Haryana High Court

Rojdar vs State Of Haryana And Others on 24 February, 2009

Punjab-Haryana High Court
Rojdar vs State Of Haryana And Others on 24 February, 2009
        In the High Court of Punjab and Haryana at Chandigarh

                        Crl.Misc.No.M- 5153 of 2009 (O&M)
                        Date of decision: 24.2.2009

Rojdar                                                    ......Petitioner
                         Versus


State of Haryana and others                            .......Respondents


CORAM: HON'BLE MRS. JUSTICE SABINA

Present:     Ms.Monisha Lamba, Advocate,
             for the petitioner.
                   ****

SABINA, J.

Rojdar-petitioner has filed this petition under Section 482

of the Code of Criminal Procedure for issuance of directions to

respondents No. 1 to 3 for taking action in case FIR No.24 dated

3.2.2009 under Sections 376, 34 of the Indian Penal Code registered

at Police Station, Ferozepur Jhirka, District Mewat.

During the course of arguments, learned counsel for the

petitioner has submitted that the petitioner has made a

representation (AnnexureP-1) to Superintendent of Police, Mewat-

respondent No.2 for redressal of his grievance but no action has

been taken on the same so far.

Accordingly, Superintendent of Police, Mewat-respondent

No.2 is directed to decide the representation made by the petitioner

(Annexure P-1) expeditiously.

Petition stands disposed of in the above terms.

(SABINA)
JUDGE
February 24, 2009
anita