High Court Punjab-Haryana High Court

Kulwinder Kaur vs State Of Punjab And Others on 5 November, 2009

Punjab-Haryana High Court
Kulwinder Kaur vs State Of Punjab And Others on 5 November, 2009
      IN THE HIGH COURT FOR THE STATES OF PUNJAB AND
               HARYANA AT CHANDIGARH

                                            Crl.M.No.56172 of 2009 and
                                            Crl.M No.31083-M of 2009

                                       Date of Order: 5.11.2009
Kulwinder Kaur
                                                         ...Petitioner
                                   Versus
State of Punjab and others
                                                         ....Respondents

CORAM: HON’BLE MR. JUSTICE JASWANT SINGH

Present: Mr. Manish Bansal, Advocate for the petitioner.

JASWANT SINGH,J (ORAL)

Crl.M.No.56172 of 2009

Application is allowed.

Exemption from filing certified/original copy of Annexure P.1

is granted and true translated copy of the same is taken on record.

Crl.M.No.31083-M of 2009

Learned counsel for the petitioner prays for withdrawal of the

petition at this stage.

Dismissed as withdrawn at this stage.




November 05, 2009                                    ( JASWANT SINGH )
manoj                                                      JUDGE