Punjab-Haryana High Court
Harinder Kaur Alias Babba vs State Of Punjab on 10 September, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
Crl.Misc.No.M-21842 of 2009 (O&M)
Date of decision : 10.9.2009
Harinder Kaur alias Babba
....Petitioner
Versus
State of Punjab
...Respondent
CORAM : HON'BLE MR.JUSTICE MAHESH GROVER
....
Present: Ms.G.K.Mann, Advocate
for the petitioner.
Mr.B.B.S.Teji, AAG, Punjab.
.....
MAHESH GROVER, J.
Pursuant to the order dated 11.8.2009 the petitioner has
since submitted herself to the jurisdiction of the learned trial court
and a copy of the order depicting the same has been produced on
record by way of Crl.Misc.No.45939 of 2009, which is also allowed.
Having regard to the aforesaid, the present petition is
dismissed as having become infructuous as no further action is
required. However, the petitioner shall continue to associate himself
with the trial.
10.9.2009 (MAHESH GROVER)
JUDGE
dss