High Court Punjab-Haryana High Court

Manjit Kaur vs State Of Haryana on 15 July, 2009

Punjab-Haryana High Court
Manjit Kaur vs State Of Haryana on 15 July, 2009
      IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                      CHANDIGARH

                                  ****

CRM-M-9852 of 2009 (O&M)
DATE OF DECISION: 15.7.2009

****

Manjit Kaur . . . . Petitioner

VS.

State of Haryana . . . . Respondent

****

CORAM : HON’BLE MR.JUSTICE RAKESH KUMAR JAIN

****

Present: Mr.Sandeep Punchhi, Advocate for the petitioner.

Mr.Partap Singh, Sr. DAG, Haryana
for the State/respondent.

****

RAKESH KUMAR JAIN J.(ORAL)

Learned counsel for the petitioner submits that the

allegation against the petitioner is only with regard to throwing of the

stones. However, No injury has been attributed to her. He further

submits that pursuant to the order dated 16.04.2009, petitioner has

joined the investigation.

Learned counsel for the State/respondent, on instructions

received from ASI Vijay Kumar, admits the fact as stated by the

counsel for the petitioner.

In view of the above, order dated 16.04.2009 is hereby

made absolute.

It is directed that the petitioner shall abide by the

conditions as envisaged by Section 438(2) Cr.P.C.

Petition is disposed of.


                                         (RAKESH KUMAR JAIN)
JULY 15, 2009                                JUDGE
vivek