Punjab-Haryana High Court
Aman Sharma vs State Of Punjab And Others on 27 August, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
Crl. Writ Petition No. 904 of 2009
Date of decision : 27.08.2009
Aman Sharma
....Petitioner
V/s
State of Punjab and others
....Respondents
BEFORE : HON’BLE MR. JUSTICE RAJAN GUPTA
Present: Mr. Abhishek Arora, Advocate
for the petitioner.
Mr. Shailesh Gupta, DAG Punjab.
RAJAN GUPTA J. (ORAL)
Learned counsel for the petitioner submits that the present
petition has been rendered infructuous as the alleged detenue Nisha is now
living with the petitioner (husband).
In view of the statement made by learned counsel for the
petitioner, the present petition is dismissed as having been rendered
infructuous.
27.08.2009 (RAJAN GUPTA) Ajay JUDGE