IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
CRWP No. 331 of 2009
Date of decision : 25.03.2009
Anita Kumari
....Petitioner
V/s
State of Punjab
....Respondent.
BEFORE : HON’BLE MR. JUSTICE RAJAN GUPTA
Present: Mr. Shailesh Gupta, DAG Punjab.
RAJAN GUPTA J. (ORAL)
Pursuant to notice issued in this case, learned counsel for the
State on instructions from Head Constable Ranjit Singh, who is present in
Court submits that husband of the petitioner was arrested in a case
registered against him under Sections 452, 323, 379/34 IPC in case FIR No.
25 dated 03.03.2009 at Police Station Dhariwal and has already been
released on bail.
In view of the statement made by learned State counsel, no
cause of action survives in this petition and the same is dismissed as such.
25.03.2009 (RAJAN GUPTA) Ajay JUDGE