Punjab-Haryana High Court
Harpreet Kaur And Another vs State Of Punjab And Others on 28 November, 2009
IN THE HIGH COURT OF PUNJAB & HARYANA AT CHANDIGARH
Criminal Misc. No. M-27354 of 2009
Date of decision : November 28, 2009
Harpreet Kaur and another
....Petitioners
versus
State of Punjab and others
....Respondents
Coram: Hon'ble Mr. Justice L.N. Mittal
Present : Mr. Suresh Kumar, Advocate for
Mr. JS Toor, Advocate, for the petitioners
Mr. Gaurav Garg Dhuriwala, AAG Punjab
for respondent nos. 1 to 3
L.N. Mittal, J. (Oral)
Learned counsel for the petitioners states that the petitioners
presently do not have any apprehension of any danger at the hands of
private respondent nos. 4 and 5 and the instant petition be disposed of as
having been rendered infructuous.
In view of the aforesaid, the instant petition is disposed of as
having been rendered infructuous.
( L.N. Mittal )
November 28, 2009 Judge
'dalbir'