High Court Punjab-Haryana High Court

Balwinder Kaur vs State Of Punjab on 22 August, 2008

Punjab-Haryana High Court
Balwinder Kaur vs State Of Punjab on 22 August, 2008
      In the High Court of Punjab and Haryana, at Chandigarh.


                  Criminal Misc. No. M-9982 of 2008

                     Date of Decision: 22.8.2008



Balwinder Kaur
                                                              ...Petitioner
                                Versus
State of Punjab
                                                          ...Respondent


CORAM: HON'BLE MR. JUSTICE KANWALJIT SINGH AHLUWALIA.


Present: Mr.Brijeshwar Singh Bhalla, Advocate
         for the petitioner.

         Mr. P.S.Bajwa, Assistant Advocate
         General, Punjab, for the respondent-State.


Kanwaljit Singh Ahluwalia, J. (Oral)

Counsel for the State, on instructions from Inderjit Singh,

Assistant Sub Inspector, submits that the Investigating Agency has

proposed to submit cancellation report in the present case.

In view of the same, present petition is disposed off with a

direction that in case as and when the petitioner is required, a seven

days advance notice shall be served upon him.

(Kanwaljit Singh Ahluwalia)
Judge
August 22, 2008
“DK”