Punjab-Haryana High Court
Darshan Singh vs State Of Haryana on 3 August, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH.
Case No. : Crl. Misc. No. M-15669 of 2009
Date of Decision : August 03, 2009
Darshan Singh .... Petitioner
Vs.
State of Haryana .... Respondent
CORAM : HON’BLE MR. JUSTICE L. N. MITTAL
* * *
Present : Mr. Vishal Gupta, Advocate
for Mr. Vikram Singh, Advocate
for the petitioner.
Mr. Sidharth Sarup, AAG, Haryana.
* * *
L. N. MITTAL, J. (Oral) :
Learned counsel for the petitioner states that the instant petition
for anticipatory bail has been rendered infructuous because the petitioner
has since been arrested.
The petition is accordingly disposed of as having been rendered
infructuous.
August 03, 2009 ( L. N. MITTAL ) monika JUDGE