Punjab-Haryana High Court
Karen Multani vs State Of Punjab And Others on 24 July, 2009
IN THE HIGH COURT OF PUNJAB & HARYANA AT CHANDIGARH
Crl.M. No. M-19935 of 2009 (O&M)
Date of decision : 24.7.2009.
...
Karen Multani
................ Petitioner
vs.
State of Punjab and others
.................Respondent
Coram: Hon'ble Mr. Justice K.C. Puri
Present: Sh. S.S. Majithia, Advocate
for the petitioner.
...
K.C. Puri, J. (Oral)
From the perusal of the file, it is revealed that in
Crl.M.No.M-32841 of 2008, decided on 23.3.2009, direction has
already been issued to S.S.P., Jalandhar. FIR is stated to have been
registered on the basis of said order.
I am of the considered view that no further direction is
required to be given.
So, the petition stands dismissed.
( K.C. Puri )
24.7.2009. Judge
chugh