Punjab-Haryana High Court
Daljit Kaur vs State Of Punjab And Others on 16 July, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH
Criminal Misc. No. M-2552 of 2009 (O&M)
Date of decision: 16.7.2009
Daljit Kaur .. Petitioner
v.
State of Punjab and others
.. Respondents
CORAM: HON'BLE MR. JUSTICE RAJESH BINDAL
Present: Mr. Navkiran Singh, Advocate for the petitioner.
Mr. Anter Singh Brar, Sr. DAG, Punjab.
..
Rajesh Bindal J.
Learned counsel for the State, on instructions from Head Constable
Gurpreet Singh, submits that investigation in the case is complete and the report
shall be submitted in the Court within one month.
In view of the aforesaid stand of learned counsel for the State,
learned counsel for the petitioner submits that the present petition has been
rendered infructuous. Ordered accordingly.
(Rajesh Bindal)
Judge
16.7.2009
mk