IN THE HIGH COURT OF PUNJAB & HARYANA AT CHANDIGARH
Crl. W.P. No. 1091 of 2008
Date of decision : 14.1.2009.
...
Iqbal Singh
................ Petitioner
vs.
State of Punjab
.................Respondent
Coram: Hon'ble Mr. Justice K.C. Puri
Present: Sh. P.S. Bajwa, Assistant Advocate General,
Punjab
...
K.C. Puri, J. (Oral)
Iqbal Singh s/o Ruldu r/o village Maan Sainwal, District
Gurdaspur moved an application to Hon’ble the Chief Justice, Punjab
and Haryana High Court, Chandigarh for taking action against Jass
w/o Dayal Singh, Pinder s/o Dayal Singh, Dayal Singh s/o Rattan
Singh residents of Village and Post Officer Gurwali, P.S. Daburji,
District Amritsar and Sonu @ Sonia eunuch, resident of village Sufi,
District Jalandhar and other unidentified eunuchs. It is mentioned in
the complaint that on 23.10.2008, at about 7 O’ clock, his sister Rano
and her daughter Sonu @ Sandeep had gone to Baba Mian Lal,
Village Maan Sainwal in order to offer Chaadar. At that time Sonia @
Sonu accompanied by 3-4 persons who had come in a Van had
slapped and pushed his sister and took away his sister’s daughter.
Crl. W.P. No. 1091 of 2008 -2-
Reply has been filed by the State, which is accompanied by
affidavit of Iqbal Singh, in which it has been mentioned that on hear-
say of mischievous persons, he had moved the application dated
24.10.2008 and his sisters daughter is living with her real parents. It
is further mentioned that Criminal Writ Petition No. 1091 of 2008
may be dismissed as withdrawn.
In view of the affidavit, the petition stands dismissed as
withdrawn.
( K.C. Puri )
14.1.2009. Judge
chug