High Court Punjab-Haryana High Court

Kawaljeet Kaur & Another vs State Of Haryana & Others on 28 July, 2009

Punjab-Haryana High Court
Kawaljeet Kaur & Another vs State Of Haryana & Others on 28 July, 2009
          IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                         CHANDIGARH


                                           CRM No.M-15053 of 2009(O&M)
                                           Date of decision:28.07.2009.


Kawaljeet Kaur & Another
                                                            ..... Petitioners

                                VERSUS

State of Haryana & Others
                                                           .... Respondents


CORAM:HON'BLE MR.JUSTICE HARBANS LAL.

Present: Mr. A.S.Syan, Advocate,
         for the petitioners.

            Mr. Amit Kaushik, AAG, Haryana.

                      ***

HARBANS LAL, J. (ORAL)

Learned State counsel submits that as per Annexure R-1, the

petitioners do not apprehend danger to their lives and liberty from the

private respondents.

Accordingly, order dated 28.05.2009 is made absolute.

Petition stands disposed of.

(HARBANS LAL)
JUDGE
July 28, 2009
shamshe