High Court Punjab-Haryana High Court

Someen vs State Of Haryana And Others on 4 December, 2008

Punjab-Haryana High Court
Someen vs State Of Haryana And Others on 4 December, 2008
IN THE HIGH COURT OF PUNJAB AND HARYANA
              AT CHANDIGARH

                         Criminal Writ Petition No.1197 of 2008
                         Date of decision : 4.12.2008

Someen                                                    .....Petitioner

                         Versus
State of Haryana and others                                ...Respondents

CORAM : HON'BLE MR. JUSTICE S. D. ANAND

Present:    None for the petitioner

            Mr. S.S.Mor, Senior Deputy Advocate General, Haryana


S. D. ANAND, J.

Report made by the Warrant Officer has been received and

perused wherein it is reported that “the alleged detenues were found in the

hut-ments. Neither Dharam Pal-respondent no.4, nor Harun-respondent

no.5 were present there. One Satish Kumar s/o Sh. Ram Chander, who

represented himself as a partner in the brick-kiln, accepted notices on

behalf of the aforesaid two persons. He said that the alleged detenues

were being provided all possible facilities and they should not have any

problem at that place. However, he also stated that if they wish to leave

the brick-kiln, he has no objection. Thereafter, the alleged detenues

loaded their belongings in two canters and left the place for their native

place. They followed my vehicle upto Gohana. Thereafter, I returned to

Chandigarh.”

In the light thereof, no further orders are required.

Disposed of accordingly.

December 04, 2008                                     (S. D. ANAND)
Pka                                                        JUDGE