IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
****
CRM-M-9852 of 2009 (O&M)
DATE OF DECISION: 15.7.2009
****
Manjit Kaur . . . . Petitioner
VS.
State of Haryana . . . . Respondent
****
CORAM : HON’BLE MR.JUSTICE RAKESH KUMAR JAIN
****
Present: Mr.Sandeep Punchhi, Advocate for the petitioner.
Mr.Partap Singh, Sr. DAG, Haryana
for the State/respondent.
****
RAKESH KUMAR JAIN J.(ORAL)
Learned counsel for the petitioner submits that the
allegation against the petitioner is only with regard to throwing of the
stones. However, No injury has been attributed to her. He further
submits that pursuant to the order dated 16.04.2009, petitioner has
joined the investigation.
Learned counsel for the State/respondent, on instructions
received from ASI Vijay Kumar, admits the fact as stated by the
counsel for the petitioner.
In view of the above, order dated 16.04.2009 is hereby
made absolute.
It is directed that the petitioner shall abide by the
conditions as envisaged by Section 438(2) Cr.P.C.
Petition is disposed of.
(RAKESH KUMAR JAIN)
JULY 15, 2009 JUDGE
vivek