IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH
Criminal Misc. No. 16214-M of 2003
Date of decision: 10th July, 2008
Akhtar Aalm
... Petitioner
Versus
State of Haryana
... Respondent
CORAM: HON'BLE MR. JUSTICE KANWALJIT SINGH AHLUWALIA
Present: None for the petitioner.
Mr. Sunil Nehra, Assistant Advocate General Haryana for the
State.
KANWALJIT SINGH AHLUWALIA, J. (ORAL)
Present petition was registered on the basis of a letter
received from Akhtar Aalm, an under-trial. He stated that he has been in jail
since 7th January, 2003 in a case under the Arms Act.
From the particulars of the case given, it can be deciphered
that next date of hearing disclosed was 15th April, 2003. I have no doubt in
my mind that by now, the trial may have concluded. Hence, the present
petition is rendered infructuous.
Dismissed as infructuous.
[KANWALJIT SINGH AHLUWALIA]
JUDGE
July 10, 2008
rps