Criminal Misc. No. M-3503 of 2009 1
In the High Court of Punjab and Haryana, at Chandigarh.
Criminal Misc. No. M-3503 of 2009
Date of Decision: 6.2.2009
Sarabjit Kaur alias Sarbi
...Petitioner
Versus
State of Punjab
...Respondent
CORAM: HON'BLE MR. JUSTICE KANWALJIT SINGH AHLUWALIA.
Present: Mr. M.K. Garg, Advocate
for the petitioner.
Kanwaljit Singh Ahluwalia, J. (Oral)
Issue notice of motion to learned Advocate General, Punjab.
On the asking of the Court Mr. Anter Singh Brar, learned
Deputy Advocate General, Punjab, accepts notice on behalf of the State.
A copy of petition has been supplied to him.
In the present case, FIR was registered on 9.2.2004.
Petitioner is a girl of marriageable age and her marriage prospects stand
eclipsed because prosecution is not concluding evidence and the case
has not been decided one way or the other.
Two witnesses have been examined; two witnesses have
been given up and seven witnesses remain to be examined. The
Investigating Agency is not producing the witnesses and the Public
Prosecutor is also not making efforts for examining the witnesses. Next
date fixed for hearing is 6.4.2009.
Criminal Misc. No. M-3503 of 2009 2
Mr. Anter Singh Brar, learned Deputy Advocate General,
Punjab, is directed to convey to the Public Prosecutor, Moga and the
concerned Police Station to ensure presence of all the witnesses for
their examination by the Court on the next date of hearing.
Copy of this order be handed over to Mr. Brar, under the
signatures of the Reader of this Court, for onward transmission and
compliance.
Copy of this order be also sent to the Public Prosecutor, Moga
and the trial Court.
With the observations made above, the present petition is
disposed off.
(Kanwaljit Singh Ahluwalia)
Judge
February 6, 2009
“DK”