IN THE HIGH COURT OF PUNJAB & HARYANA AT
CHANDIGARH
Criminal Writ Petition No. 880 of 2009
Date of decision: August 06, 2009
Laxmi Devi -Petitioner
Versus
State of Punjab & others -Respondents
Coram Hon’ble Mr. Justice Rajan Gupta
Present: Mr. RS Rana, Advocate, for the petitioner.
Mr. Shilesh Gupta, DAG, Punjab.
Rajan Gupta, J.(Oral)
Learned State counsel (on instructions from ASI Tarsem Lal,
who is present in Court) states that Dalvinder Singh @ Tittu, the alleged
detenu has been arrested pursuant to a case registered against him i.e. FIR
No. 389 dated 17-12-2008, under Section 457/380 IPC in Police Station
City Phagwara.
Under the circumstances, counsel for the petitioner does not
press this petition.
Dismissed as such.
[Rajan Gupta]
Judge
August 06, 2009.
‘ask’