Punjab-Haryana High Court
Ravinder Singh vs State Of Punjab on 3 October, 2008
IN THE HIGH COURT OF PUNJAB & HARYANA, CHANDIGARH
Criminal Writ Petition No.811 of 2008
Date of Decision: October 03, 2008
Ravinder Singh
.....PETITIONER(S)
VERSUS
State of Punjab
.....RESPONDENT(S)
. . . CORAM: HON'BLE MR. JUSTICE AJAI LAMBA PRESENT: - None for the petitioner.
Mr. H.S. Brar, Deputy Advocate General, Punjab.
. . .
AJAI LAMBA, J (Oral)
Letter has been treated as a petition. In the petition, it has been
alleged that Amar Singh, father of the petitioner had been picked up on 1.9.2008
from outside the Court in Ludhiana.
Learned counsel for the respondent-State, on instructions from
Balbir Singh, Assistant Sub Inspector, Police Station, Division No.5, Ludhiana, has
informed the Court that Amar Singh son of Ram Lubhaya was arrested on
18.8.2008. He was earlier declared proclaimed offender in case FIR No.227 of
2006 registered with Police Station, Sidhwan Bet, Police District Jagraon.
In view of the above, no further directions need be issued.
The petition is disposed of.
(AJAI LAMBA)
October 03, 2008 JUDGE
avin