Punjab-Haryana High Court
Bikkar Singh vs State Of Punjab And Others on 3 August, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH
Criminal Misc. No. M-17319 of 2009 (O&M)
Date of decision: 3.8.2009
Bikkar Singh
.. Petitioner
v.
State of Punjab and others
.. Respondents
CORAM: HON'BLE MR. JUSTICE RAJESH BINDAL
Present: Mr. Suresh Goel, Advocate for
Mr. M. K. Singla, Advocate for the petitioner.
Mr. Mehar Deep Singh, DAG, Punjab.
..
Rajesh Bindal J.
Learned counsel for the petitioner submits that in view of the
developments, which have taken place after filing of the present petition, the
prayer made in the present petition has been rendered infructuous. Ordered
accordingly.
(Rajesh Bindal)
Judge
3.8.2009
mk