IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
Crl. Misc. No. M-30632 of 2009 (O&M)
Date of Decision: November 3, 2009
Shankutla Devi
... Petitioner
Versus
State of Haryana and others
...Respondents
CORAM: HON’BLE MR. JUSTICE S.D. ANAND.
Present: None for the petitioner.
S.D. Anand, J (Oral)
Crl. Misc. No.55379 of 2009
Allowed, as prayed for.
Crl. Misc. No.M-30632 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, Karnal, to look into the
representation (Annexure P/3) made by the petitioner within
a time bound frame.
Notice of motion.
Crl. Misc. No. M-30632 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.3 – Senior Superintendent of
Police, Karnal, 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 3, 2009 ( S.D. Anand ) vkd Judge