High Court Punjab-Haryana High Court

Parvesh Kumari vs State Of Haryana on 18 December, 2009

Punjab-Haryana High Court
Parvesh Kumari vs State Of Haryana on 18 December, 2009
   IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                   CHANDIGARH


                                 Crl. Misc. No. M-33660 of 2009

                            Date of Decision: December 18, 2009


Parvesh Kumari

                                                         ... Petitioner

                                Versus

State of Haryana.

                                                     ... Respondent


CORAM: HON'BLE MR. JUSTICE S.D. ANAND.

Present:   Mr. Anshumaan Dalal, Advocate,
           for the petitioner.

           Mrs. Neena Madan, Addl. A.G., Haryana.

S.D. Anand, J. (Oral)

Though it has been mentioned in the order dated
04.12.2009 that the petitioner is married sister-in-law
(Jethani) of the aggrieved lady, the learned counsel for the
petitioner states that she is, in fact, the Devrani of the
aggrieved lady. The necessary correction be, accordingly,
made in that order.

The learned State counsel informs that the
petitioner had joined the investigation and that her person is
no longer required by the police for any custodial purpose.

In the light thereof, the order dated 04.12.2009 is
made absolute.

Disposed of accordingly.

December 18, 2009                                   ( S.D. Anand )
vkd                                                        Judge