Punjab-Haryana High Court
Jasvir Kaur vs State Of Punjab on 24 October, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH
Crl. Writ Petition No. 935 of 2009 (O&M)
Date of decision: 24.10.2009
Jasvir Kaur
.. Petitioner
v.
State of Punjab
.. Respondent
CORAM: HON'BLE MR. JUSTICE RAJESH BINDAL
Present: Mr. Mehardeep Singh, DAG, Punjab.
..
Rajesh Bindal J.
In response to the notice issued by this court, reply by way of
affidavit of Baljit Singh, Deputy Superintendent of Police (Rural), Bathinda has
been filed in court, which is taken on record. It is stated therein that daughter of
the petitioner, namely, Mandeep Kaur alias Amandeep Kaur is presently residing
with her brother in village Teona, District Bathinda as per her own wish.
In view of the aforesaid stand of the State, the present petition is
dismissed.
(Rajesh Bindal)
Judge
24.10.2009
mk