Punjab-Haryana High Court
Dr. Poonam Sharma vs State Of Punjab on 13 August, 2009
In the High Court of Punjab & Haryana at Chandigarh
Criminal Writ Petition No. 864 of 2009 (O&M)
Dr. Poonam Sharma ..... Petitioner
vs
State of Punjab ..... Respondent
Coram: Hon’ble Mr. Justice Rajesh Bindal
Present: None for the petitioner.
Mr. Mehar Deep Singh, DAG, Punjab.
Rajesh Bindal J.
Reply by way of affidavit of Manjit Singh, PPS, Deputy
Superintendent of Police (HQ), Khanna, has been filed in court, wherein it is
submitted that Arun Kumar husband of the petitioner was arrested on 29.7.2009 in
FIR No. 191 dated 29.7.2009 registered at Police Station Sadar Khanna, under
Sections 379, 411, 465, 467, 468 IPC.
In view of the above, the present petition has been rendered
infructuous and is dismissed as such.
13.8.2009 ( Rajesh Bindal) vs. Judge