IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
Crl. Misc No. M-22952 of 2009 (O&M)
Date of decision : 20.08.2009
Suraj Bhan
....Petitioner
V/s
State of Haryana and others
....Respondents
BEFORE : HON’BLE MR. JUSTICE RAJAN GUPTA
Present: Mr. Sukhdeep Parmar, Advocate
for the petitioner.
RAJAN GUPTA J. (ORAL)
The only grievance of the petitioner in the instant petition is
that he is being harassed at the hands of respondents No. 4 to 6. According
to the counsel, petitioner fears danger to his life and liberty. Representation
Annexure P-5 in this regard has already been preferred by the petitioners to
Superintendent of Police, Panipat.
Under the circumstances, the petition is disposed of and it is
directed that respondent No. 2 may examine the representation
Annexure P-5 preferred by the petitioner.
20.08.2009 (RAJAN GUPTA) Ajay JUDGE