High Court Punjab-Haryana High Court

Indro Bibi vs State Of Punjab on 3 December, 2009

Punjab-Haryana High Court
Indro Bibi vs State Of Punjab on 3 December, 2009
             IN THE HIGH COURT OF PUNJAB AND HARYANA
                        AT CHANDIGARH.


                                           CRM No. M-29939 of 2009
                                           Date of Decision: 03.12.2009


Indro Bibi

                                                     ....Petitioner

             Versus


State of Punjab

                                                     ...Respondent

CORAM : Hon'ble Ms. Justice Nirmaljit Kaur

Present:-    Mr. Jasjit Singh, Advocate
             for the petitioner.

             Mr. K.S. Pannu, D.A.G., Punjab
             for the respondent-State.

                         *****

          1. Whether Reporters of Local Newspapers may be
             allowed to see the judgment ?
          2. To be referred to the Reporters or not ?
          3. Whether the judgment should be reported in the
             Digest ?
          **
NIRMALJIT KAUR, J. (ORAL)

Learned counsel for the respondent, on instructions from

Head Constable Jaswinder Singh, states that the petitioner has since

joined the investigation and is no more required by the police.

Accordingly, the order dated 26.10.2009 passed by this Court

is confirmed and the petition is, hereby, allowed.




                                                     (NIRMALJIT KAUR)

03.12.2009                                                  JUDGE
gurpreet