IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
Crl. Misc. No. M-31552 of 2009 (O&M)
Date of Decision: November 10, 2009
Roshan Lal
... Petitioner
Versus
State of Haryana and others
...Respondents
CORAM: HON’BLE MR. JUSTICE S.D. ANAND.
Present: Mr. Randeep Singh, Advocate,
for the petitioner.
S.D. Anand, J (Oral)
Crl. Misc. No.57098 of 2009
Allowed, as prayed for.
Crl. Misc. No.M-31552 of 2009
Learned counsel for the petitioner states that he
would be content and interests of justice would be served if
a direction is issued to respondent No.3 – Senior
Superintendent of Police, Kurukshetra, to look into the
representation (Annexure P/4) made by the petitioner within
a time bound frame.
Notice of motion.
Crl. Misc. No. M-31552 of 2009 2
On the asking of the Court, Mr. S.S. Pattar,
Senior Deputy Advocate General, Haryana, accepts notice
on behalf of the State.
The petition shall stand disposed of with a
direction to respondent No.4 – Senior Superintendent of
Police, Kurukshetra, to look into the grievance of the
petitioner, in the course of the representation (Annexure
P/3). The exercise shall be concluded within one month
from today.
Disposed of accordingly.
A copy of the order be given to the learned State
counsel under the signatures of Special Secretary.
November 10, 2009 ( S.D. Anand ) vkd Judge