Crl. WP No.1641 of 2009
Shokeen vs. State of Haryana & others
Present: Mr. H.S.Baath, Advocate.
for petitioner.
****
This is a petition for Habeas Corpus alleging that
persons mentioned in para No.5 of the petition have been illegally
detained by respondents No.3 & 4.
Notice of motion to AG, Haryana.
On the asking of the Court, Mr. Ajay Singh Ghangas,
Addl. AG, Haryana accepts notice on behalf of respondents No.1
& 2.
Without adverting to the merits of the controversy,
this petition is disposed of with a direction to the District
Magistrate, Jhajjar to launch an inquiry into the matter and, if the
persons mentioned in para No.5 are found in illegal detention of
respondents No.3 & 4, get them released forthwith. Report be
submitted to this Court within two weeks.
Petition stands disposed of.
Copy of this order be given dasti to the counsel for
the petitioner, as also to counsel for the respondents for onward
transmission to the concerned authority, under the signatures of
Court Secretary.
December 16, 2009 (AJAY TEWARI) sonia JUDGE