Punjab-Haryana High Court
Sukhwinder Kaur And Another vs State Of Punjab on 20 July, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
Crl.Misc.No.M-15779 of 2009
Date of Decision:- 20.07.2009
Sukhwinder Kaur and another ....Petitioner(s)
vs.
State of Punjab ....Respondent(s)
***
CORAM:- HON'BLE MR.JUSTICE AUGUSTINE GEORGE MASIH
***
Present:- Mr.S.S.Majithia, Advocate,
for the petitioners.
Mr.Amandeep Singh Rai, AAG, Punjab,
for the respondent-State.
***
AUGUSTINE GEORGE MASIH, J. (Oral)
Vide order dated 11.6.2009 while issuing notice of motion, the
arrest of the petitioners was stayed in the meanwhile, with a direction to
join investigation as and when required.
Counsel for the State, on instructions from ASI Mohinder
Singh, Police Station Ajnala, submits that the petitioners in compliance of
the order passed by this Court have joined the investigation and they are no
longer required for the said purpose.
In view of the above, the order dated 11.9.2009 is made
absolute.
Petition stands disposed of.
July 20, 2009 ( AUGUSTINE GEORGE MASIH ) poonam JUDGE