High Court Punjab-Haryana High Court

Mohinder Kaur @ Mindo vs State Of Punjab on 6 March, 2009

Punjab-Haryana High Court
Mohinder Kaur @ Mindo vs State Of Punjab on 6 March, 2009
       IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                      CHANDIGARH

                                   Crl. Misc No. M-227 of 2009
                                   Date of decision : 06.03.2009


Mohinder Kaur @ Mindo
                                                          ....Petitioner

                                        V/s


State of Punjab
                                                          ....Respondent.

BEFORE : HON’BLE MR. JUSTICE RAJAN GUPTA

Present: Mr. R.K. Gupta, Advocate
for the petitioner.

Mr. Shailesh Gupta, DAG Punjab.

RAJAN GUPTA J. (ORAL)

Learned counsel for the State submits that the case has been

fixed for defence evidence before the trial court and trial is likely to be

concluded very soon.

Counsel for the petitioner thus does not press the petition for

grant of bail to the petitioner.

Dismissed as not pressed.

06.03.2009                                                (RAJAN GUPTA)
Ajay                                                         JUDGE