High Court Punjab-Haryana High Court

Meena Kumari vs State Of Haryana And Another on 13 August, 2009

Punjab-Haryana High Court
Meena Kumari vs State Of Haryana And Another on 13 August, 2009
         IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                        CHANDIGARH

                                 Crl. Misc No. M-27786 of 2008
                                 Date of decision : 13.08.2009

Meena Kumari
                                                          ....Petitioner

                                       V/s

State of Haryana and another
                                                          ....Respondents

BEFORE : HON’BLE MR. JUSTICE RAJAN GUPTA

Present: Mr. Pawan Kumar, Sr. Advocate with
Mr. Swapan Shorey, Advocate for the petitioner.

Mr. Gaurav Dhir, AAG Haryana.

Mr. Kuldeep Tiwari, Advocate for respondent No. 2.

RAJAN GUPTA J. (ORAL)

Learned counsel for the petitioner submits that the impugned

complaint, Annexure P-1 has already been withdrawn by the complainant.

According to the counsel, the instant petition has, thus, been rendered

infructuous. It is, however, submitted by the counsel that Rs. 16 lacs

deposited by respondent No. 2 are still lying deposited in the trial court and

the petitioner is entitled to half share thereof. He, therefore, submits that he

has to move an application to withdraw the said amount from the trial court.

Learned counsel for respondent No. 2 submits that he has no

objection if the petitioner is allowed to withdraw the amount from the trial

court.

Dismissed as infructuous with liberty to the petitioner to move

the application aforesaid, to be decided by the trial court in accordance with

law.

13.08.2009                                                (RAJAN GUPTA)
Ajay                                                         JUDGE