In the High Court of Punjab and Haryana, at Chandigarh.
Criminal Misc. No. M-9689 of 2008 (O&M)
Date of Decision: 12.8.2008
Amanpreet Singh
...Petitioner
Versus
State of Haryana
...Respondent
CORAM: HON'BLE MR. JUSTICE KANWALJIT SINGH AHLUWALIA.
Present: Mr. Ashit Malik, Advocate
for the petitioner.
Mr. Sunil Nehra, Assistant Advocate General
Haryana for the respondent-State.
Ms. Kiran Bala Jain, Advocate
for the complainant.
Kanwaljit Singh Ahluwalia, J. (Oral)
Criminal Misc. No. 34145 of 2008
Criminal Misc. No. 34145 of 2008 is allowed. Reply on behalf
of complainant is taken on record.
Criminal Misc. No. M-9689 of 2008
Counsel for the petitioner contends that in the present case,
challan was filed. He further states that the petitioner has been arrested
and has been released on regular bail.
Counsel for the parties state that the petitioner has been
released on bail and the present petition has been rendered infructuous.
As prayed, dismissed as infructuous.
(Kanwaljit Singh Ahluwalia)
Judge
August 12, 2008
“DK”