High Court Punjab-Haryana High Court

Sukhjeet Kaur And Another vs State Of Punjab And Others on 21 July, 2009

Punjab-Haryana High Court
Sukhjeet Kaur And Another vs State Of Punjab And Others on 21 July, 2009
IN THE HIGH COURT OF PUNJAB & HARYANA AT CHANDIGARH

                               Crl.M. No. M- 19494 of 2009 (O&M)
                               Date of decision : 21.7.2009.

                              ...

    Sukhjeet Kaur and another
                                              ................ Petitioners

                              vs.

    State of Punjab     and others
                                             .................Respondents



    Coram: Hon'ble Mr. Justice K.C. Puri



    Present: Sh. R.S. Manhas, Advocate
             for the petitioners.
                 ...


    K.C. Puri, J. (Oral)

Learned counsel for the petitioners has submitted that the

petitioners would be satisfied in case their representation Annexure

P-2, is ordered to be decided.

So, without prejudice to the merits of the case, directions are

issued to the S.S.P., Hoshiarpur, to decide the representation of the

petitioners Annexure P-2, within a period of two months from the

date of receipt of a certified copy of this order.

The petition stands disposed of.

( K.C. Puri )
21.7.2009. Judge
chugh