High Court Punjab-Haryana High Court

Sukhwinder Kaur And Another vs State Of Punjab on 20 July, 2009

Punjab-Haryana High Court
Sukhwinder Kaur And Another vs State Of Punjab on 20 July, 2009
      IN THE HIGH COURT OF PUNJAB AND HARYANA AT
               CHANDIGARH

                                        Crl.Misc.No.M-15779 of 2009
                                        Date of Decision:- 20.07.2009

Sukhwinder Kaur and another                        ....Petitioner(s)


                   vs.

State of Punjab                                    ....Respondent(s)

                   ***

CORAM:- HON'BLE MR.JUSTICE AUGUSTINE GEORGE MASIH

                   ***

Present:-   Mr.S.S.Majithia, Advocate,
            for the petitioners.

            Mr.Amandeep Singh Rai, AAG, Punjab,
            for the respondent-State.

                   ***

AUGUSTINE GEORGE MASIH, J. (Oral)

Vide order dated 11.6.2009 while issuing notice of motion, the

arrest of the petitioners was stayed in the meanwhile, with a direction to

join investigation as and when required.

Counsel for the State, on instructions from ASI Mohinder

Singh, Police Station Ajnala, submits that the petitioners in compliance of

the order passed by this Court have joined the investigation and they are no

longer required for the said purpose.

In view of the above, the order dated 11.9.2009 is made

absolute.

Petition stands disposed of.





July 20, 2009                           ( AUGUSTINE GEORGE MASIH )
poonam                                            JUDGE