High Court Punjab-Haryana High Court

Rosy Sharma vs State Of Haryana And Another on 23 November, 2009

Punjab-Haryana High Court
Rosy Sharma vs State Of Haryana And Another on 23 November, 2009
   IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                   CHANDIGARH


                        Crl. Misc. No. M-33018 of 2009 (O&M)

                        Date of Decision: November 23, 2009


Rosy Sharma.

                                                     ...Petitioner

                             Versus

State of Haryana and another.

                                                  ...Respondents


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


Present:   Mr. N.S. Shekhawat, Advocate,
           for the petitioner.


S.D. Anand, J. (Oral)

Dismissed as withdrawn. Learned counsel states

that he would once again make a mention before the learned

Sessions Judge for considering the feasibility of forwarding

this case to a lady Judicial Officer competent to try the case. If

the matter is mentioned before the learned Sessions Judge,

the learned Sessions Judge shall also consider the feasibility

of disposing of the case within three days of the mention.

Disposed of accordingly.

November 23, 2009                                ( S.D. Anand )
vkd                                                     Judge