Punjab-Haryana High Court
Jaswinder Singh vs State Of Punjab And Others on 7 September, 2009
IN THE HIGH COURT OF PUNJAB & HARYANA AT CHANDIGARH
Criminal Misc. No. M-14643 of 2009
Date of decision : September 07, 2009
Jaswinder Singh ....Petitioner
versus
State of Punjab and others ....Respondents
Coram: Hon'ble Mr. Justice L.N. Mittal
Present : Mr. SS Majithia, Advocate, for the petitioner
Mr. Gaurav Garg Dhuriwala, AAG Punjab
for the respondents.
L.N. Mittal, J. (Oral)
Learned State counsel, on instructions from ASI Parveen
Kumar, states that report under section 173 of the Code of Criminal
Procedure has already been presented by the police in the case before the
Illaqua Magistrate.
In view of the aforesaid, learned counsel for the petitioner
states that the instant petition has been rendered infructuous.
The instant petition is accordingly disposed of as having been
rendered infructuous.
( L.N. Mittal )
September 07, 2009 Judge
'dalbir'