Punjab-Haryana High Court
Babli vs State Of Punjab And Others on 1 December, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
Crl. Writ Petition No. 1447 of 2009
Date of Decision: December 01, 2009, 2009
Babli .... Petitioner
Versus
State of Punjab and others. ....Respondents
CORAM: HON'BLE MR. JUSTICE S.D. ANAND.
Present: None for the petitioner.
Mr. Arshvinder Singh, DAG, Punjab
Mr. Namit Gautam, Advocate,
for respondent Nos. 3 and 4.
S.D. Anand, J.
The report furnished by the Warrant Officer is taken
on record.
No further orders in the light thereof are required.
Disposed of accordingly.
December 01, 2009 ( S.D. Anand ) vkd Judge