Punjab-Haryana High Court
Sarit vs State Of Punjab And Others on 7 December, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
--
Crl. Writ Petition No. 1487 of 2009
Date of decision: 07, 2009
Sarit . ....... petitioner
Versus
State of Punjab and others .......Respondent(s)
Coram: Hon'ble Ms Justice Nirmaljit Kaur
-.-
Present: Mr. Ram Bilas Gupta, Advocate
for the petitioner
Mr. K S Pannu, Deputy Advocate General, Punjab
for the respondent
-.-
1. Whether Reporters of local papers may be
allowed to see the judgement?
2. To be referred to the Reporter or not?
3. Whether the judgement should be reported in
the Digest?
Nirmaljit Kaur, J. (Oral)
Pursuant to the order dated 26.11.2009, appointing Warrant
Officer, report dated 27.11.2009 filed by the Warrant Officer has been placed
on record. As per the aforesaid report, the alleged detenues were not found
in illegal detention.
In view of the aforesaid report, no further action is called for.
Disposed of accordingly.
(Nirmaljit Kaur)
Judge
December 07, 2009
mohan