High Court Punjab-Haryana High Court

Balwinder Singh Bhunder Son Of … vs State Of Punjab And Vigilance … on 31 January, 2003

Punjab-Haryana High Court
Balwinder Singh Bhunder Son Of … vs State Of Punjab And Vigilance … on 31 January, 2003
Author: A Dutt
Bench: A Dutt


ORDER

Amar Dutt, J.

1. State counsel, on instructions from Shri Harnek
Singh, Inspector Vigilance Bureau, Mansa, states that no
F.I.R. has been registered against the petitioner and
therefore, this petition has been rendered infructuous and
the same may be dismissed as such. Ordered accordingly.