Punjab-Haryana High Court
Rohit Sood vs State Of Punjab And Others on 15 September, 2011
IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH.
Case No. : Crl. W. P. No. 1672 of 2011
Date of Decision : September 15, 2011
Rohit Sood .... Petitioner
Vs.
State of Punjab and others .... Respondents
CORAM : HON’BLE MR. JUSTICE L. N. MITTAL
* * *
Present : None.
* * *
L. N. MITTAL, J. (Oral) :
Report of the Warrant Officer has been received. Perused the
same. Petitioner’s father Prem Chand Sood – the alleged detenue was not
found in the premises of Police Station.
In view of the aforesaid, this Habeas Corpus writ petition is
disposed of.
September 15, 2011 ( L. N. MITTAL ) monika JUDGE