High Court Punjab-Haryana High Court

Parmod Kumar And Another vs Sangeeta on 21 July, 2009

Punjab-Haryana High Court
Parmod Kumar And Another vs Sangeeta on 21 July, 2009
IN THE HIGH COURT OF PUNJAB & HARYANA AT CHANDIGARH




                         Criminal Misc. No. M-50370 of 2007
                         Date of decision : July 21, 2009


Parmod Kumar and another
                                           ....Petitioners
                         versus

Sangeeta
                                           ....Respondent


Coram:      Hon'ble Mr. Justice L.N. Mittal


Present :   Mr. Nakul Sharma, Advocate, for the petitioners

            None for the respondent


L.N. Mittal, J. (Oral)

Learned counsel for the petitioners states that the instant

petition has been rendered infructuous because the main complaint has since

been dismissed as withdrawn.

In view of the aforesaid, the instant petition is disposed of as

having been rendered infructuous.



                                                      ( L.N. Mittal )
July 21, 2009                                              Judge
   'dalbir'