Punjab-Haryana High Court
Balwinder Kaur vs State Of Punjab on 22 August, 2008
In the High Court of Punjab and Haryana, at Chandigarh.
Criminal Misc. No. M-9982 of 2008
Date of Decision: 22.8.2008
Balwinder Kaur
...Petitioner
Versus
State of Punjab
...Respondent
CORAM: HON'BLE MR. JUSTICE KANWALJIT SINGH AHLUWALIA.
Present: Mr.Brijeshwar Singh Bhalla, Advocate
for the petitioner.
Mr. P.S.Bajwa, Assistant Advocate
General, Punjab, for the respondent-State.
Kanwaljit Singh Ahluwalia, J. (Oral)
Counsel for the State, on instructions from Inderjit Singh,
Assistant Sub Inspector, submits that the Investigating Agency has
proposed to submit cancellation report in the present case.
In view of the same, present petition is disposed off with a
direction that in case as and when the petitioner is required, a seven
days advance notice shall be served upon him.
(Kanwaljit Singh Ahluwalia)
Judge
August 22, 2008
“DK”