High Court Punjab-Haryana High Court

Bikkar Singh vs State Of Punjab And Others on 3 August, 2009

Punjab-Haryana High Court
Bikkar Singh vs State Of Punjab And Others on 3 August, 2009
               IN THE HIGH COURT OF PUNJAB AND HARYANA
                        AT CHANDIGARH


                             Criminal Misc. No. M-17319 of 2009 (O&M)
                             Date of decision: 3.8.2009

Bikkar Singh
                                                                .. Petitioner
      v.

State of Punjab and others
                                                                .. Respondents


CORAM:         HON'BLE MR. JUSTICE RAJESH BINDAL

Present:       Mr. Suresh Goel, Advocate for
               Mr. M. K. Singla, Advocate for the petitioner.

               Mr. Mehar Deep Singh, DAG, Punjab.

                                   ..

Rajesh Bindal J.

Learned counsel for the petitioner submits that in view of the
developments, which have taken place after filing of the present petition, the
prayer made in the present petition has been rendered infructuous. Ordered
accordingly.

(Rajesh Bindal)
Judge
3.8.2009
mk