IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
Criminal Writ Petition No. 892 of 2011
Date of Decision: April 26, 2011
Ramesh Chand
..... Petitioner.
Versus
State of Haryana and others.
.....Respondents.
CORAM: HON'BLE MR. JUSTICE JORA SINGH
Present: Mr. D.R. Punia, Advocate
for the petitioner.
Mr. Raveesh Kaushik, AAG, Haryana
for respondent-State.
*****
JORA SINGH, J (ORAL)
The present petition has been filed under Articles
226/227 of the Constitution of India, for issuance of writ in the
nature of Habeas Corpus with a roving writ, for the release of
detenues as mentioned in Para No.6 of the petition from the illegal
custody of respondents No.2 and 3.
Learned State counsel has filed reply by way of affidavit
of Chander Parkash, District Magistrate, Jhajjar and the same is
taken on record.
According to reply, none of the alleged detenues was
found to be in illegal custody of respondents No.2 and 3.
It has also been stated by learned counsel for the
petitioner that the present petition has become infructuous as all
the alleged detenues have since been released.
In view of the abovesaid reply and statement made by
learned counsel for the petitioner, no further action is required to
be taken at this stage. Hence, the instant petition has become
infructuous and is dismissed accordingly.
April 26, 2011 (JORA SINGH) sham JUDGE