High Court Punjab-Haryana High Court

Rajwinder Kaur And Another vs Inderjit Kaur And Another on 2 July, 2009

Punjab-Haryana High Court
Rajwinder Kaur And Another vs Inderjit Kaur And Another on 2 July, 2009
IN THE HIGH COURT OF PUNJAB & HARYANA AT CHANDIGARH



                           Criminal Misc. No. M- 25697 of 2008
                           Date of decision : July 02, 2009


Rajwinder Kaur and another
                                             ....Petitioners
                           versus

Inderjit Kaur and another
                                             ....Respondents


Coram:         Hon'ble Mr. Justice L.N. Mittal


Present :      Mr. Sunil Kumar Sharma, Advocate for the petitioners
               Mr. Gaurav Garg Dhuriwala, AAG Punjab for respondent no. 2
               None for respondent no. 1



L.N. Mittal, J. (Oral)

Learned counsel for the petitioners states that the impugned

complaint Annexure P/1 filed by complainant-respondent no. 1 has since

been withdrawn and the instant petition has, therefore, been rendered

infructuous.

The petition is accordingly disposed of as having been rendered

infructuous.



                                                        ( L.N. Mittal )
July 02, 2009                                                Judge
   'dalbir'