Punjab-Haryana High Court
Rosy Sharma vs State Of Haryana And Another on 23 November, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
Crl. Misc. No. M-33018 of 2009 (O&M)
Date of Decision: November 23, 2009
Rosy Sharma.
...Petitioner
Versus
State of Haryana and another.
...Respondents
CORAM: HON'BLE MR. JUSTICE S.D. ANAND.
Present: Mr. N.S. Shekhawat, Advocate,
for the petitioner.
S.D. Anand, J. (Oral)
Dismissed as withdrawn. Learned counsel states
that he would once again make a mention before the learned
Sessions Judge for considering the feasibility of forwarding
this case to a lady Judicial Officer competent to try the case. If
the matter is mentioned before the learned Sessions Judge,
the learned Sessions Judge shall also consider the feasibility
of disposing of the case within three days of the mention.
Disposed of accordingly.
November 23, 2009 ( S.D. Anand ) vkd Judge