IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
Crl. Misc. No. M-33660 of 2009
Date of Decision: December 18, 2009
Parvesh Kumari
... Petitioner
Versus
State of Haryana.
... Respondent
CORAM: HON'BLE MR. JUSTICE S.D. ANAND.
Present: Mr. Anshumaan Dalal, Advocate,
for the petitioner.
Mrs. Neena Madan, Addl. A.G., Haryana.
S.D. Anand, J. (Oral)
Though it has been mentioned in the order dated
04.12.2009 that the petitioner is married sister-in-law
(Jethani) of the aggrieved lady, the learned counsel for the
petitioner states that she is, in fact, the Devrani of the
aggrieved lady. The necessary correction be, accordingly,
made in that order.
The learned State counsel informs that the
petitioner had joined the investigation and that her person is
no longer required by the police for any custodial purpose.
In the light thereof, the order dated 04.12.2009 is
made absolute.
Disposed of accordingly.
December 18, 2009 ( S.D. Anand ) vkd Judge