High Court Punjab-Haryana High Court

Gurpal Singh vs State Of Punjab And Others on 17 July, 2008

Punjab-Haryana High Court
Gurpal Singh vs State Of Punjab And Others on 17 July, 2008
      IN THE HIGH COURT OF PUNJAB AND HARYANA
                    AT CHANDIGARH
                    ****

Criminal Writ Petition No. 620 of 2008 (O&M)
Date of Decision:17.07.2008

Gurpal Singh
…..Petitioner
Vs.

State of Punjab and others
…..Respondents

CORAM:- HON’BLE MR. JUSTICE RAJESH BINDAL

Present:- Mr. T.S.Sangha, Senior Advocate with
Mr. Narinder Singh, Advocate for the petitioner.

Mr. Ranbir Singh Rawat, DAG, Punjab.

****
RAJESH BINDAL J.

The warrant officer was appointed on 13.7.2008 to see as to
whether the alleged detenues are in illegal custody of respondent No.3 or
not. The report of the warrant officer has been received in which it has
been stated that the alleged detenues were not found in illegal custody of
respondent No.3.

In view of this report, the present petition is dismissed as
infructuous.




July 17, 2008                                    ( RAJESH BINDAL )
renu                                                    JUDGE