High Court Punjab-Haryana High Court

Bittu & Another vs State Of Punjab on 21 March, 2009

Punjab-Haryana High Court
Bittu & Another vs State Of Punjab on 21 March, 2009
IN THE HIGH COURT OF PUNJAB & HARYANA AT
CHANDIGARH

                               Crl. Misc. No. M-34574 of 2008
                               Date of decision: March 21, 2009


Bittu & another                      -Petitioners

            Versus

State of Punjab                      -Respondent

Coram Hon’ble Mr. Justice Rajan Gupta

Present: Mr. Rajbir Wasu, Advocate, for the petitioner.

Mr. Shailesh Gupta, DAG, Punjab.

Rajan Gupta, J.(Oral)

Counsel for the petitioners submits that the petitioners in this

case have already been arrested and as such the instant petition has been

rendered infructuous.

In view of the above statement of counsel for the petitioners,

the petition is dismissed as having become infructuous.

[Rajan Gupta]
Judge
March 21, 2009.

‘ask’