Punjab-Haryana High Court
Santosh Rani And Another vs State Of Haryana And Another on 20 July, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
Crl. Misc No. M-7070 of 2009
Date of decision : 20.07.2009
Santosh Rani and another
....Petitioners
V/s
State of Haryana and another
....Respondents
BEFORE : HON’BLE MR. JUSTICE RAJAN GUPTA
Present: Mr. J.S. Chahal, Advocate
for the petitioners.
Mr. Tarun Aggarwal, Sr. DAG Haryana.
Mr. J.S. Virk, Advocate
for respondent No. 2.
RAJAN GUPTA J. (ORAL)
Learned counsel for the State on instructions from S.I. Prem
Singh, who is present in Court submits that the present petition has been
rendered infructuous as both the petitioners Santosh Rani and Om Parkash
have been arrested by the Police during the pendency of this petition.
In view of the statement made by learned counsel for the State,
this petition has been rendered infructuous and is dismissed as such.
20.07.2009 (RAJAN GUPTA) Ajay JUDGE