In the High Court of Punjab & Haryana at Chandigarh
CRM No. M-31985 of 2008 (O&M)
Smt. Balwinder Kaur ..... Petitioner
vs
State of Punjab and others ..... Respondents
Coram: Hon'ble Mr. Justice Rajesh Bindal Present: Mr. B. S. Bajwa, Advocate, for the petitioner.
Mr. Abhishek Chautala, Assistant Advocate General, Punjab,
for respondents no. 1 to 4.
Mrs. G. K. Mann, Advocate, for respondent no.5.
Rajesh Bindal J.
The prayer in the present petition is for a direction to the official
respondents not to harass and humiliate the petitioner and her family members at
the behest of respondent no. 5 with whom the petitioner had entered into an
agreement to sell certain land.
Learned counsel appearing for respondent no. 5 submitted that
respondent no. 5 has already filed a suit for possession by way of specific
performance of the agreement to sell against the petitioner and the petitioner is not
being harassed. However, if any, action is sought to be taken against the petitioner,
the same shall be in accordance with law.
In view of this statement, the apprehension of the petitioner does not
survive any more. Accordingly, the present petition is dismissed as infructuous.
9.7.2009 ( Rajesh Bindal) vs. Judge