Punjab-Haryana High Court
Dhan Kaur vs State Of Punjab on 9 December, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH.
CRM No. M-26600 of 2009
Date of Decision: 09.12.2009
Dhan Kaur
....Petitioner
Versus
State of Punjab
...Respondent
CORAM : Hon'ble Ms. Justice Nirmaljit Kaur
Present:- Mr. Sanjiv Pandey, Advocate
for the petitioner.
Mr. K.S. Pannu, D.A.G., Punjab
for the respondent-State.
Mr. P.S. Jammu, Advocate
for the complainant.
*****
1. Whether Reporters of Local Newspapers may be
allowed to see the judgment ?
2. To be referred to the Reporters or not ?
3. Whether the judgment should be reported in the
Digest ?
**
NIRMALJIT KAUR, J. (ORAL)
As per the allegations in the FIR, the petitioner is a beneficiary
of a conspiracy vide which, even though, she is not a legal heir of Narain
Singh son of Sobha Singh but the land of Narain Singh was got illegally
transferred in her name.
No ground for anticipatory bail is made out.
Dismissed.
(NIRMALJIT KAUR)
09.12.2009 JUDGE
gurpreet