High Court Punjab-Haryana High Court

Anita Kumari vs State Of Punjab on 25 March, 2009

Punjab-Haryana High Court
Anita Kumari vs State Of Punjab on 25 March, 2009
      IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                     CHANDIGARH

                                CRWP No. 331 of 2009
                                Date of decision : 25.03.2009


Anita Kumari
                                                         ....Petitioner

                                      V/s


State of Punjab
                                                         ....Respondent.

BEFORE : HON’BLE MR. JUSTICE RAJAN GUPTA

Present: Mr. Shailesh Gupta, DAG Punjab.

RAJAN GUPTA J. (ORAL)

Pursuant to notice issued in this case, learned counsel for the

State on instructions from Head Constable Ranjit Singh, who is present in

Court submits that husband of the petitioner was arrested in a case

registered against him under Sections 452, 323, 379/34 IPC in case FIR No.

25 dated 03.03.2009 at Police Station Dhariwal and has already been

released on bail.

In view of the statement made by learned State counsel, no

cause of action survives in this petition and the same is dismissed as such.

25.03.2009                                               (RAJAN GUPTA)
Ajay                                                        JUDGE