High Court Punjab-Haryana High Court

Smt. Raj vs State Of Haryana on 21 October, 2008

Punjab-Haryana High Court
Smt. Raj vs State Of Haryana on 21 October, 2008
IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH

                         Criminal Misc. No.M-25848 of 2008
                         Date of decision : 21.10.2008

Smt. Raj                                               .....Petitioner

                         Versus
State of Haryana                                       ...Respondent

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


Present:     None for the petitioner.

             Mr. S.S.Mor, Senior Deputy Advocate
             General, Haryana the respondent.

S. D. ANAND, J.

Disposed of as infructuous as learned State counsel, under

instructions from Ram Karan, ASI, Police Station City, Rohtak, informs

that petitioner has already been allowed bail by the learned Trial Court on

6.10.2008.

October 21, 2008                                    (S.D. ANAND)
Pka                                                    JUDGE