High Court Punjab-Haryana High Court

Sanjeev vs State Of Haryana on 1 June, 2011

Punjab-Haryana High Court
Sanjeev vs State Of Haryana on 1 June, 2011
        IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                        CHANDIGARH

                              Criminal Misc. No. M-14119 of 2011
                              Date of decision: 01.06.2011.

Sanjeev
                                                          ..Petitioner


                              Versus


State of Haryana
                                                          ..Respondent

CORAM:              HON'BLE MR. JUSTICE NAWAB SINGH

Present:            Through Jail

                    Mr. Satyavir Singh Yadav, D.A.G., Haryana,
                    for the respondent - State.

NAWAB SINGH, J. (ORAL)

Petitioner filed application for transferring him from
Central Jail, Hisar to District Jail, Jind.

Learned State counsel has stated that the
petitioner has been transferred from Central Jail, Hisar to District Jail,
Jind.

In view of the statement made by learned State
counsel, this petition is dismissed as infructuous.

(NAWAB SINGH)
JUDGE
01.06.2011
neetu