High Court Punjab-Haryana High Court

Gurwinder Kaur vs State Of Haryana on 27 July, 2011

Punjab-Haryana High Court
Gurwinder Kaur vs State Of Haryana on 27 July, 2011
IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH.


                       Criminal Revision No.1610 of 2011 (O&M)
                       Date of Decision: 27.7.2011.

Gurwinder Kaur
                                                            ....Petitioner
                                 Versus

State of Haryana

                                                         .....Respondent

CORAM:     HON'BLE MR. JUSTICE NAWAB SINGH

Present:   Mr. Shalender Kashyap, Advocate

           for the petitioner.

NAWAB SINGH, J. (ORAL)

Indisputably order dated February 14th, 2011 (Annexure P1)
passed by Judicial Magistrate 1st Class, Ambala, whereby petitioner was
ordered to the charged and accordingly charge sheeted under Sections
406,498-A/120-B of the Indian Penal Code, is revisable before the
Session Court.

In view of above, this petition is dismissed as withdrawn with
liberty to approach the Court of Session.

(NAWAB SINGH)
JUDGE
27.07.2011.

Ishwar