High Court Punjab-Haryana High Court

Bali vs State Of Haryana And Others on 6 July, 2011

Punjab-Haryana High Court
Bali vs State Of Haryana And Others on 6 July, 2011
           IN THE HIGH COURT OF PUNJAB AND HARYANA
                        AT CHANDIGARH


                                Criminal Writ Petition No.1308 of 2011
                                Date of Decision : 06.07.2011

Bali
                                                             .... Petitioner
                                   Versus
State of Haryana and others
                                                          .... Respondents

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


Present:     None for the petitioner.

         Mr. Sidharth Sarup, Deputy Advocate General, Haryana
         for the respondents-State.
                               ****
L.N.MITTAL, J. (ORAL)

Report of Warrant Officer has been received and perused.

Alleged detenues were got set free from the Brick-Kiln. None is appearing

for the petitioner today.

The instant Habeas Corpus petition is disposed of as having

been rendered infructuous.

( L. N. MITTAL )
JUDGE
06.07.2011
‘raj’