Punjab-Haryana High Court
Dalbir Kaur vs State Of Punjab on 28 August, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH.
Criminal Writ Petition No.845 of 2009 (O&M)
Date of Decision: 28.8.2009.
Dalbir Kaur
....Petitioner
Versus
State of Punjab
...Respondent
CORAM : Hon'ble Mr. Justice Rajesh Bindal
Present:- Mr. Mehardeep Singh, DAG Punjab.
RAJESH BINDAL J.
****
In response to the notice issued, reply has been filed. The alleged
detenue is in custody in FIR No. 47 dated 26.7.2007. Prior to that one another
FIR was registered against him bearing No. 58 dated July 10, 2009, at Goa. In
fact the stolen articles as mentioned in FIR registered at Goa have been
recovered from him.
In view of the aforesaid stand of the State, the present petition is
dismissed as infructuous.
(RAJESH BINDAL)
28.8.2009 JUDGE
Reema