Punjab-Haryana High Court
Parmod Kumar And Another vs Sangeeta on 21 July, 2009
IN THE HIGH COURT OF PUNJAB & HARYANA AT CHANDIGARH
Criminal Misc. No. M-50370 of 2007
Date of decision : July 21, 2009
Parmod Kumar and another
....Petitioners
versus
Sangeeta
....Respondent
Coram: Hon'ble Mr. Justice L.N. Mittal
Present : Mr. Nakul Sharma, Advocate, for the petitioners
None for the respondent
L.N. Mittal, J. (Oral)
Learned counsel for the petitioners states that the instant
petition has been rendered infructuous because the main complaint has since
been dismissed as withdrawn.
In view of the aforesaid, the instant petition is disposed of as
having been rendered infructuous.
( L.N. Mittal )
July 21, 2009 Judge
'dalbir'