High Court Punjab-Haryana High Court

Harbans Singh vs State Of Punjab And Others on 19 July, 2011

Punjab-Haryana High Court
Harbans Singh vs State Of Punjab And Others on 19 July, 2011
IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH.


                           Case No. : Crl. W. P. No. 1353 of 2011
                           Date of Decision : July 19, 2011



               Harbans Singh                        ....   Petitioner
                                   Vs.
               State of Punjab and others           ....   Respondents

CORAM : HON’BLE MR. JUSTICE L. N. MITTAL

* * *

Present : Mr. C. L. Sharma, Advocate
for the petitioner.

* * *

L. N. MITTAL, J. (Oral) :

Report of Warrant Officer has been received. Perused the same.

Heard. Alleged detenues were got released by the Warrant

Officer from the brick kiln as the owner of brick kiln stated that the alleged

detenues were free to go anywhere.

In view of the aforesaid, learned counsel for the petitioner

states that the instant writ petition be disposed of as having been rendered

infructuous.

Ordered accordingly.

July 19, 2011                                       ( L. N. MITTAL )
monika                                                    JUDGE