High Court Punjab-Haryana High Court

Gurpreet Singh vs State Of Punjab And Others on 17 September, 2009

Punjab-Haryana High Court
Gurpreet Singh vs State Of Punjab And Others on 17 September, 2009
         IN THE HIGH COURT OF PUNJAB AND HARYANA
                      AT CHANDIGARH

                      Crl. W.P.no. 939 of 2009(O&M)
                          Decided on : 17-09-2009

Gurpreet Singh
                                              ....Petitioner

                     VERSUS

State of Punjab and others
                                              ....Respondents

CORAM:- HON’BLE MR. JUSTICE MAHESH GROVER

Present:- Mr.G.S.Goraya, Advocate for the petitioner.

Mr. B.B.S.Teji, AAG, Punjab.

MAHESH GROVER, J

Reply has been filed in the Court today and the same is taken

on record. A copy thereof has been supplied to the counsel for the

petitioner.

Learned counsel for the petitioner after perusing the reply states

that the present petition has become infructuous and the same may be

dismissed as such.

Ordered accordingly.



September 17, 2009                              (Mahesh Grover)
rekha                                              Judge