High Court Punjab-Haryana High Court

Babu Singh vs State Of Haryana & Others on 9 January, 2009

Punjab-Haryana High Court
Babu Singh vs State Of Haryana & Others on 9 January, 2009
Crl. W.P. No.5 of 2009                                 1


     IN THE HIGH COURT FOR THE STATES OF PUNJAB &
               HARYANA AT CHANDIGARH.

                                Crl. W.P. No.5 of 2009 (O&M)
                                Date of decision: 9.1.2009

Babu Singh                                            ...Petitioner
                        Versus
State of Haryana & others                             ...Respondents

CORAM:       HON'BLE MR. JUSTICE RAJAN GUPTA

Present:     Mr. H.S. Kamboj, Advocate, for the petitioner.
             Mr. Tarun Aggarwal, Senior DAG, Haryana.

Rajan Gupta, J.

Vide order dated 3rd January, 2009, this court was pleased
to appoint a warrant officer to find the alleged detenus and get them
released.

A detailed reply has been filed today on behalf of the State,
in para 3 whereof it has been stated that all the persons, allegedly
detained, have been released from custody. The report of warrant
officer has also been received wherein it has been stated as under:-

“In the meantime, I collected all the persons
mentioned in the petition. They were residing in katcha
huts, built in open area. They were not found detained
illegally. However, the brick kiln made attempt to stop
them to work, but they were not at all willing to continue to
work at the brick kiln. They left the brick kiln along with
their belongings at their own.”

In view of the above, no further order is called for.
The writ petition is dismissed as infructuous.

(RAJAN GUPTA)
JUDGE
January 09, 2009
‘rajpal’