Punjab-Haryana High Court
Kawaljeet Kaur & Another vs State Of Haryana & Others on 28 July, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
CRM No.M-15053 of 2009(O&M)
Date of decision:28.07.2009.
Kawaljeet Kaur & Another
..... Petitioners
VERSUS
State of Haryana & Others
.... Respondents
CORAM:HON'BLE MR.JUSTICE HARBANS LAL.
Present: Mr. A.S.Syan, Advocate,
for the petitioners.
Mr. Amit Kaushik, AAG, Haryana.
***
HARBANS LAL, J. (ORAL)
Learned State counsel submits that as per Annexure R-1, the
petitioners do not apprehend danger to their lives and liberty from the
private respondents.
Accordingly, order dated 28.05.2009 is made absolute.
Petition stands disposed of.
(HARBANS LAL)
JUDGE
July 28, 2009
shamshe