IN THE HIGH COURT FOR THE STATES OF PUNJAB AND HARYANA AT
CHANDIGARH
Crl.Misc.No.M-7124 of 2008
Date of decision : 15.4.2009
Vidya Devi and others
... Petitioners
Versus
State of Haryana and others
...Respondents
Coram : Hon'ble Mr.Justice K.C.Puri
Present :- Mrs.Sharmila Sharma, Advocate for the petitioners.
Mr.A.K.Jindal, AAG, Haryana.
Mr.Pankaj Bali, Advocate for respondents No.4 to 11.
K.C.Puri, J. (Oral)
Reply on behalf of respondents Nos.1, to 3 has been filed in
Court. The same is taken on record. Copy of the same has been supplied to the
opposite counsel.
Mr.Pankaj Bali, Advocate has put in appearance on behalf of the
respondents No.4 to 11 and seeks time to file reply.
Learned counsel for the petitioner has stated at the bar that the
petitioner would be satisfied in case directions are given to the Superintendent
of Police, Karnal to consider and decide the representation Annexure P-8
submitted by the petitioner.
The Superintendent of Police, Karnal is directed to decide the
representation Annexure P-8 submitted by the petitioner keeping in view the
threats perception to the petitioner within two months from the receipt of the
copy of the order.
Petition stands disposed of.
[ K.C.Puri ]
Judge
15.04.2009
sd