Punjab-Haryana High Court
Chhinder Kaur vs State Of Punjab And Others on 10 August, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH
Criminal Misc. No. M-17595 of 2009 (O&M)
Date of decision: 10.8.2009
Chhinder Kaur
.. Petitioner
v.
State of Punjab and others
.. Respondents
CORAM: HON'BLE MR. JUSTICE RAJESH BINDAL
Present: Mr. B. D. Sharma, Advocate for the petitioner.
Mr. Mehardeep Singh, Deputy Advocate General, Punjab.
Mr. R. S. Chauhan, Advocate for respondents No. 6 to 9.
..
Rajesh Bindal J.
Reply filed by the State on behalf of respondents No. 1 to 4 today in
Court is taken on record.
Learned counsel for respondents No. 6 to 9 submits that the
petitioner has filed a private complaint in the court regarding the incident, for
which a direction is sought in the present petition to the official respondents for
registration of FIR.
In view of this development, the present petition has been rendered
infructuous. Ordered accordingly.
(Rajesh Bindal)
Judge
10.8.2009
mk