Punjab-Haryana High Court
In Re: Sukhvinder Alias Sukhi Son … vs State Of Haryana on 30 January, 2003
Bench: A Dutt
ORDER
Amar Dutt, J.
1. Mr. Padamjit Singh states that the petitioner has
already been arrested in this case and that this petition
has become infructuous and may be dismissed as such. Ordered accordingly.