High Court Punjab-Haryana High Court

Neetu & Ors vs State Of Punjab & Ors on 20 November, 2008

Punjab-Haryana High Court
Neetu & Ors vs State Of Punjab & Ors on 20 November, 2008
        IN THE HIGH COURT OF PUNJAB AND HARYANA AT

                              CHANDIGARH.



                                                  Criminal Rev.1103 of 2007

                             DATE OF DECISION : NOVEMBER 20, 2008



NEETU & ORS.                                           ....... PETITIONER(S)

                                  VERSUS

STATE OF PUNJAB & ORS.                                 .... RESPONDENT(S)



CORAM : HON'BLE MR. JUSTICE AJAI LAMBA


PRESENT: Ms. Jigyasa Tanwar, Advocate, for the petitioner(s).
         Mr. Abhishek Chautala, AAG, Punjab.


AJAI LAMBA, J. (Oral)

Learned counsel for the respondent-State has informed the

court that as many as four witnesses have already been examined.

In the facts and circumstances of the case, no ground for

interference with the order of charge is made out at this stage.

The petition is dismissed.

November 20, 2008                                         ( AJAI LAMBA )
Kang                                                              JUDGE