High Court Punjab-Haryana High Court

Surjit Kaur vs State Of Punjab And Others on 1 July, 2008

Punjab-Haryana High Court
Surjit Kaur vs State Of Punjab And Others on 1 July, 2008
      In the High Court of Punjab and Haryana, at Chandigarh.


                   Criminal Misc. No.9437-M of 1999

                         Date of Decision: 1.7.2008


Surjit Kaur
                                                              ...Petitioner
                                  Versus


State of Punjab and Others
                                                        ...Respondents


CORAM: HON'BLE MR. JUSTICE KANWALJIT SINGH AHLUWALIA.


Present: None for the petitioner.

          Mr. Mehardeep Singh, Assistant Advocate General,
          Punjab, for the respondents.


Kanwaljit Singh Ahluwalia, J. (Oral)

The present petition was filed under Section 482 Cr.P.C.

seeking the security from the Central Reserve Police Force.

The petition was instituted on 5.3.1999. The apprehension of

threat by efflux of time may no longer subsist. Therefore, the present

petition is dismissed.

(Kanwaljit Singh Ahluwalia)
Judge
July 1, 2008
“DK”