Punjab-Haryana High Court
Rajwinder Kaur @ Rajni And Another vs State Of Punjab on 7 July, 2009
IN THE HIGH COURT FOR THE STATES OF PUNJAB AND HARYANA
AT CHANDIGARH
Crl.Misc.No.M-22811 of 2008
Date of decision : 7.7.2009
Rajwinder Kaur @ Rajni and another
... Petitioners
Versus
State of Punjab
...Respondent
Coram : Hon'ble Mr.Justice Rajan Gupta
Present: Mr.G.N.Malik, Advocate for the petitioners.
Ms.Simsi Dhir Malhotra, AAG, Punjab.
Rajan Gupta, J. (Oral)
Learned State counsel, on instructions from ASI-Dharampal
states that untraced report has been prepared in this case and the same has been
approved by the Senior Superintendent of Police. According to the counsel, the
said report is likely to be filed in the court of competent jurisdiction shortly.
In view of the statement made by learned counsel for the
respondent-State, this petition has been rendered infructuous. Dismissed as
such.
[ Rajan Gupta ]
Judge
07.7.2009
sd