Punjab-Haryana High Court
Smt. Raj vs State Of Haryana on 21 October, 2008
IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH
Criminal Misc. No.M-25848 of 2008
Date of decision : 21.10.2008
Smt. Raj .....Petitioner
Versus
State of Haryana ...Respondent
CORAM : HON'BLE MR. JUSTICE S. D. ANAND
Present: None for the petitioner.
Mr. S.S.Mor, Senior Deputy Advocate
General, Haryana the respondent.
S. D. ANAND, J.
Disposed of as infructuous as learned State counsel, under
instructions from Ram Karan, ASI, Police Station City, Rohtak, informs
that petitioner has already been allowed bail by the learned Trial Court on
6.10.2008.
October 21, 2008 (S.D. ANAND) Pka JUDGE