High Court Punjab-Haryana High Court

Sapna Sharma vs State Of Punjab And Others on 24 September, 2009

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

                   CRM No. M-27053 of 2009(O&M)
                   Date of Decision: 24.09.2009


Sapna Sharma                                  .....Petitioner

Versus


State of Punjab and others                    .....Respondents

Coram Hon’ble Mr. Justice K. C. Puri

Present:- Mr. Ranjot Singh, Advocate
for Mr. B. S. Bhalla, Advocate
for the petitioner.

K. C. Puri, J (Oral)

Learned counsel for the petitioner has submitted that he

will be satisfied if representation dated 15.7.2009 Annexure P1 is ordered

to be decided expeditiously.

So, without prejudice to the merits of the case, S. S. P,

Ferozepur is directed to decide the representation within 2 months from the

date of receipt of certified copy of this order.

Petition stands disposed of.

24.09.2009                                    ( K. C. Puri )
mamta                                             Judge