Punjab-Haryana High Court
Mehardim vs State Of Haryana And Others on 30 October, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
Crl. Writ Petition No. M-1203 of 2009
Date of Decision: October 30, 2009
Mehardim ...Petitioner
Versus
State of Haryana and others ...Respondents
CORAM: HON'BLE MR. JUSTICE S.D. ANAND.
Present : Mr. Ram Bilas Gupta, Advocate, for the petitioner.
Mrs. Neena Madan, Additional Advocate General, Haryana.
***
S.D. Anand, J.
Replies on behalf of respondent Nos.2 & 3, filed in the
Court today, are taken on record.
In the light of the report furnished by the District
Magistrate, Jind learned counsel for the petitioner states that this
petition may be disposed of as infructuous.
Disposed of as infructuous accordingly.
October 30, 2009 ( S.D. Anand ) vinod Judge