Punjab-Haryana High Court
Krishan vs State Of Haryana on 1 June, 2011
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
Criminal Misc. No. M-14122 of 2011
Date of decision: 01.06.2011.
Krishan
..Petitioner
Versus
State of Haryana
..Respondent
CORAM: HON'BLE MR. JUSTICE NAWAB SINGH
Present: Through Jail
Mr. Satyavir Singh Yadav, D.A.G., Haryana,
for the respondent - State.
NAWAB SINGH, J. (ORAL)
Krishan-petitioner filed application for transferring
him from Central Jail, Hisar to District Jail, Jind.
Learned State counsel has stated at bar that the
case of the petitioner to transfer him from Central Jail, Hisar to
District Jail, Jind has already been forwarded to Director General of
Prisons, Haryana.
In view of this, no action is called for.
Disposed of.
(NAWAB SINGH)
JUDGE
01.06.2011
neetu