Punjab-Haryana High Court
Parveen Kumar vs State Of Punjab on 20 May, 2009
IN THE HIGH COURT OF PUNJAB & HARYANA AT CHANDIGARH
Crl.M. No. M- 2938 of 2009(O&M)
Date of decision : 20.5.2009.
...
Parveen Kumar
................ Petitioner
vs.
State of Punjab
.................Respondent
Coram: Hon'ble Mr. Justice K.C. Puri
Present: Sh. Vikas Bahl, Advocate
for the petitioner.
Sh. A.P.S. Mann, Senior Deputy Advocate General,
Punjab
...
K.C. Puri, J. (Oral)
Learned state counsel, on instructions from HC Ram
Krishan, has stated at the Bar that both the complainant and the
petitioner are living together.
So, the order dated 12.2.2009, passed by this Court, is made
absolute.
( K.C. Puri )
20.5.2009. Judge
chugh