Punjab-Haryana High Court
Hasan vs State Of Haryana And Others on 11 February, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
Crl. Writ Petition No. 138 of 2009
Date of decision : 11.02.2009
Hasan
....Petitioner
V/s
State of Haryana and others
....Respondents.
BEFORE : HON’BLE MR. JUSTICE RAJAN GUPTA
Present: None for the petitioner.
Mr. K.C. Gupta, AAG Haryana.
RAJAN GUPTA J. (ORAL)
Pursuant to order dated 31.01.2009, passed by this Court,
report of warrant officer has been received, according to which all the
detenues have been released from the detention.
In view of the report of the warrant officer, this petition has
been rendered infructuous and the same is dismissed as such.
11.02.2009 (RAJAN GUPTA) Ajay JUDGE