S.B. CRIMINAL MISC. PETITION NO. 1571/2008
Date : 17.12.2008
HON'BLE MR. C.M. TOTLA, J.
Mr. Vineet Mathur for the petitioner.
Mr. V.R. Mehta, P.P.
=== =
Issue notice, returnable within two weeks.
Notice is accepted on behalf of State by learned Public
Prosecutor.
Till next date, no coercive action shall be taken against the
petitioner without examining representation in terms of order dated
20.11.08 passed by Punjab and Haryana High Court in Crl. Misc No.M-
30507/2008 and recording statement of girl.
Call for the case diary.
(C.M. TOTLA), J.