High Court Punjab-Haryana High Court

Sarita Sharma vs State Of Punjab And Others on 13 November, 2009

Punjab-Haryana High Court
Sarita Sharma vs State Of Punjab And Others on 13 November, 2009
    IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                    CHANDIGARH



                      Crl. Misc. No. M-32024 of 2009 (O&M)

                       Date of Decision: November 13, 2009


Sarita Sharma


                                                   ... Petitioner

                 Versus

State of Punjab and others

                                                 ...Respondents

CORAM: HON’BLE MR. JUSTICE S.D. ANAND.

Present: Mr. Deepak Arora, Advocate,
for the petitioner.

S.D. Anand, J (Oral)

Crl. Misc. No.57943 of 2009

Allowed, as prayed for.

Crl. Misc. No.M-32024 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.2 – Senior

Superintendent of Police, Gurdaspur, to look into the

representation (Annexure P/1) made by the petitioner within

a time bound frame.

Notice of motion.

Crl. Misc. No. M-32024 of 2009 2

On the asking of the Court, Mr. Abhishek

Chautala, Assistant Advocate General, Punjab, accepts

notice on behalf of the State.

The petition shall stand disposed of with a

direction to respondent No.2 – Senior Superintendent of

Police, Gurdaspur, to look into the grievance of the

petitioner, in the course of the representation (Annexure

P/1). 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 13, 2009                                      ( S.D.
Anand )
vkd                                              Judge