IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
Crl. Misc No. M-27786 of 2008
Date of decision : 13.08.2009
Meena Kumari
....Petitioner
V/s
State of Haryana and another
....Respondents
BEFORE : HON’BLE MR. JUSTICE RAJAN GUPTA
Present: Mr. Pawan Kumar, Sr. Advocate with
Mr. Swapan Shorey, Advocate for the petitioner.
Mr. Gaurav Dhir, AAG Haryana.
Mr. Kuldeep Tiwari, Advocate for respondent No. 2.
RAJAN GUPTA J. (ORAL)
Learned counsel for the petitioner submits that the impugned
complaint, Annexure P-1 has already been withdrawn by the complainant.
According to the counsel, the instant petition has, thus, been rendered
infructuous. It is, however, submitted by the counsel that Rs. 16 lacs
deposited by respondent No. 2 are still lying deposited in the trial court and
the petitioner is entitled to half share thereof. He, therefore, submits that he
has to move an application to withdraw the said amount from the trial court.
Learned counsel for respondent No. 2 submits that he has no
objection if the petitioner is allowed to withdraw the amount from the trial
court.
Dismissed as infructuous with liberty to the petitioner to move
the application aforesaid, to be decided by the trial court in accordance with
law.
13.08.2009 (RAJAN GUPTA) Ajay JUDGE