Punjab-Haryana High Court
Jasbir Kaur vs State Of Punjab on 14 July, 2008
IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH
****
Criminal Misc. No. M-113 of 2008 (O&M)
Date of Decision : 14.07.2008
Jasbir Kaur
…..Petitioner
Vs.
State of Punjab
…..Respondent
CORAM: HON’BLE MR. JUSTICE RAJESH BINDAL
Present: Mr. G.S.Punia, Advocate for the petitioner.
Mr. Anter Singh Brar, DAG, Punjab for the respondent.
Mr. Mansur Ali, Advocate for the complainant.
****
RAJESH BINDAL J.
Keeping in view the fact that the complainant and her husband,
namely, the son of the petitioner had settled their dispute and now are
residing together, interim bail granted to the petitioner on 8.1.2008 is made
absolute.
The petition is disposed of.
July 14, 2008 ( RAJESH BINDAL ) renu JUDGE