High Court Punjab-Haryana High Court

Kulwinder Kaur vs State Of Punjab on 18 August, 2009

Punjab-Haryana High Court
Kulwinder Kaur vs State Of Punjab on 18 August, 2009
               In the High Court of Punjab & Haryana at Chandigarh

                            Criminal Writ Petition No. 836 of 2009 (O&M)

Kulwinder Kaur                                                 ..... Petitioner
                                          vs
State of Punjab                                                ..... Respondent

Coram: Hon’ble Mr. Justice Rajesh Bindal

By post

Present: None for the petitioner.

Mr. Anter Singh Brar, Senior Deputy Advocate General, Punjab.

Rajesh Bindal J.

Learned counsel for the State has filed reply by way of affidavit of
Kirpal Singh, Deputy Superintendent of Police, Sub-Division, Patti, District Tarn
Taran in court, wherein it is submitted that the alleged detenue Baaj Singh was
arrested on 15.7.2009 in FIR No. 118/09 dated 14.7.2009, registered under Section
395 IPC, at Police Station Patti, District Tarn Taran. He is in judicial custody.

Considering the aforesaid facts, the present petition has been
rendered infructuous and is dismissed as such.

18.8.2009                                                  ( Rajesh Bindal)
vs.                                                              Judge