High Court Punjab-Haryana High Court

Ram Karan vs State Of Haryana on 10 February, 2009

Punjab-Haryana High Court
Ram Karan vs State Of Haryana on 10 February, 2009
 IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH


                                      CRM No.M 34522 of 2008 (O&M)
                                      Date of decision: 10.2.2009

Ram Karan,

                                                                  ...Petitioner

                    Versus

State of Haryana
                                                              ...Respondent

CORAM:       HON'BLE MR.JUSTICE HARBANS LAL

Present:     Mr.Ravinder Hooda, Advocate for the petitioner

             Mr.Amit Kaushik, AAG, Haryana

                         ***
Harbans Lal, J.

Learned counsel for the petitioner states that as per his

instructions, this petition has been rendered infructuous.

In view of the statement made above, this petition is dismissed

as having become infructuous.

February 10, 2009                                 (Harbans Lal)
gsv                                                    Judge