IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
Crl. Misc No. M-34032 of 2008
Date of decision : 25.03.2009
Luxmi Devi
....Petitioner
V/s
State of Punjab and others
....Respondents
BEFORE : HON’BLE MR. JUSTICE RAJAN GUPTA
Present: Mr. Vinay Puri, Advocate for
Mr. Daygeesh Kumar Bhatti, Advocate for the petitioner.
Mr. Shailesh Gupta, DAG Punjab.
RAJAN GUPTA J. (ORAL)
Learned counsel for the State on instructions from ASI Amarjit
Singh, who is present in court submits that during the pendency of this
petition the prosecutrix appeared before the trial court and did not support
the prosecution version and resiled from her earlier statement made under
Section 164 Cr.P.C.
In view of the statement made by learned counsel for the State,
this petition has been rendered infructuous and the same is dismissed as
such.
25.03.2009 (RAJAN GUPTA) Ajay JUDGE