Punjab-Haryana High Court
Jagir Kaur vs State Of Punjab on 28 July, 2008
IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH
Crl. Misc. No. 52289 M of 2007
Date of Decision: 28.7.2008
Jagir Kaur
.....Petitioner
VERSUS
State of Punjab .....Respondent
CORAM:- HON'BLE MR. JUSTICE RAKESH KUMAR JAIN
Present:- Mr. K.S.Kahlon, Advocate for the petitioner.
Mr. I.P.S.Sidhu, Sr. DAG, Punjab.
RAKESH KUMAR JAIN, J.
Counsel for the petitioner submits that the petitioner has joined the
investigation pursuant to the order dated 26.11.2007.
This fact is admitted by the counsel for the respondent on
instructions received from ASI Anmolk Singh. It is further stated by the counsel
for the respondent that even untraced report is being filed.
Be that as it may, without expressing any opinion on the merits of the
case, interim order dated 26.11.2007 is hereby made absolute.
Disposed of.
July 28, 2008 (Rakesh Kumar Jain) rekha Judge