Punjab-Haryana High Court
Om Parkash Bharti vs State Of Haryana on 16 November, 2009
IN THE HIGH COURT OF PUNJAB & HARYANA AT
CHANDIGARH
Criminal Misc. No. 27954 of 2009
Date of decision: November 16, 2009
Om Parkash Bharti -Petitioner
Versus
State of Haryana -Respondent
Coram Hon’ble Mr. Justice Rajan Gupta
Present: Mr. AK Kansal, Advocate, for
the petitioner.
Mr. Gaurav Dhir, AAG, Haryana.
Rajan Gupta, J.(Oral)
Affidavit of ASI Jaibir Singh, Police Post Railway Road, Jind
has been filed in court today. The same is taken on record.
Learned State counsel submits that during pendency of this
petition, petitioner surrendered before the trial court and later he has been
released on regular bail. He has referred to the aforesaid affidavit in this
regard. According to Mr. Dhir, the present petition has thus been rendered
infructuous.
Dismissed as having been rendered infructuous.
[Rajan Gupta]
Judge
November 16, 2009.
‘ask’