High Court Punjab-Haryana High Court

Ramesh vs State Of Punjab And Others on 22 January, 2009

Punjab-Haryana High Court
Ramesh vs State Of Punjab And Others on 22 January, 2009
IN THE HIGH COURT OF PUNJAB & HARYANA AT CHANDIGARH

                             Crl. W.P. No. 1225 of 2008
                             Date of decision : 22.1.2009.

                             ...

    Ramesh
                                           ................ Petitioner

                             vs.

    State of Punjab and others
                                           .................Respondents



    Coram: Hon'ble Mr. Justice K.C. Puri



    Present: Sh. Surinder Gandhi, Advocate
             for the petitioner.

             Sh. P.S. Bajwa, Assistant Advocate General,
             Punjab

             Ms. Meena Bansal, Advocate for respondent No.4.

             Sh. Kuldeep V. Singh Ahluwalia, Advocate for
             respondent No.5.
                 ...


    K.C. Puri, J. (Oral)

Learned counsel for the petitioner has stated that the alleged

detenues have been released. So, the present petition has become

infructuous.

The petition stands dismissed as having become infructuous.

( K.C. Puri )
22.1.2009. Judge
chug