IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
****
CRM-M-11857 of 2009
DATE OF DECISION: 30.07.2009
****
Ram Lal . . . . Petitioner
VS.
Baljit Kaur and another . . . . Respondents
****
CORAM : HON’BLE MR.JUSTICE RAKESH KUMAR JAIN
****
Present: Mr.Vijay Lath, Advocate for the petitioner.
Mr.C.L.Pawar, Advocate for respondent No.1.
Ms.Rajni Gupta, Addl. A.G. Punjab
for the State/respondent No.2.
****
RAKESH KUMAR JAIN J.(ORAL)
Learned counsel for the petitioner submits that the
allegations of using derogatory words are against one Nand lal and
nothing has been attributed to the petitioner except for the fact
that he was present at the spot. He further submits that pursuant
to the order dated 04.05.2009, petitioner had appeared before the
Court below and has been enlarged on bail vide order dated
18.5.2009.
In view of the above, order dated 04.5.2009 is hereby
made absolute.
Petition is disposed of.
(RAKESH KUMAR JAIN)
JULY 30, 2009 JUDGE
vivek