High Court Punjab-Haryana High Court

Jagir Kaur vs State Of Punjab on 28 July, 2008

Punjab-Haryana High Court
Jagir Kaur vs State Of Punjab on 28 July, 2008
            IN THE HIGH COURT OF PUNJAB AND HARYANA
                         AT CHANDIGARH

                           Crl. Misc. No. 52289 M of 2007
                            Date of Decision: 28.7.2008


Jagir Kaur
                                                  .....Petitioner

                VERSUS

State of Punjab                                   .....Respondent


CORAM:- HON'BLE MR. JUSTICE RAKESH KUMAR JAIN


Present:-       Mr. K.S.Kahlon, Advocate for the petitioner.

                Mr. I.P.S.Sidhu, Sr. DAG, Punjab.

RAKESH KUMAR JAIN, J.

Counsel for the petitioner submits that the petitioner has joined the

investigation pursuant to the order dated 26.11.2007.

This fact is admitted by the counsel for the respondent on

instructions received from ASI Anmolk Singh. It is further stated by the counsel

for the respondent that even untraced report is being filed.

Be that as it may, without expressing any opinion on the merits of the

case, interim order dated 26.11.2007 is hereby made absolute.

Disposed of.

July 28, 2008                                     (Rakesh Kumar Jain)
rekha                                               Judge