Punjab-Haryana High Court
Neeraj vs The State Of Haryana And Others on 15 April, 2009
         IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                         CHANDIGARH
                                     CRM No. M 9537 of 2009 ( O & M)
                                     Date of decision: 15.04.2009
Neeraj
                                                                ...Petitioner
                  Versus
The State of Haryana and others
                                                              ...Respondents
CORAM: HON'BLE MR.JUSTICE HARBANS LAL
Present:    Mrs.Sarla Chaudhry,Advocate for the petitioner.
            Mr.Tarunveer Vashist, Addl. A.G., Haryana.
                               ***
Harbans Lal, J.( Oral)
The learned counsel for the petitioner submits that the
petitioner has been released on regular bail and that being so, the instant
petition has become infructuous.
Dismissed as having become infructuous.
April 15, 2009 ( Harbans Lal ) amrit Judge