High Court Punjab-Haryana High Court

Parveen Kumar vs State Of Punjab on 20 May, 2009

Punjab-Haryana High Court
Parveen Kumar vs State Of Punjab on 20 May, 2009
IN THE HIGH COURT OF PUNJAB & HARYANA AT CHANDIGARH

                              Crl.M. No. M- 2938 of 2009(O&M)
                              Date of decision : 20.5.2009.

                              ...

    Parveen Kumar
                                           ................ Petitioner

                              vs.

    State of Punjab
                                          .................Respondent



    Coram: Hon'ble Mr. Justice K.C. Puri



    Present: Sh. Vikas Bahl, Advocate
             for the petitioner.

             Sh. A.P.S. Mann, Senior Deputy Advocate General,
             Punjab
                 ...


    K.C. Puri, J. (Oral)

Learned state counsel, on instructions from HC Ram

Krishan, has stated at the Bar that both the complainant and the

petitioner are living together.

So, the order dated 12.2.2009, passed by this Court, is made

absolute.

( K.C. Puri )
20.5.2009. Judge
chugh