IN THE HIGH COURT OF PUNJAB & HARYANA AT
CHANDIGARH
Crl. Misc. No. M-34574 of 2008
Date of decision: March 21, 2009
Bittu & another -Petitioners
Versus
State of Punjab -Respondent
Coram Hon’ble Mr. Justice Rajan Gupta
Present: Mr. Rajbir Wasu, Advocate, for the petitioner.
Mr. Shailesh Gupta, DAG, Punjab.
Rajan Gupta, J.(Oral)
Counsel for the petitioners submits that the petitioners in this
case have already been arrested and as such the instant petition has been
rendered infructuous.
In view of the above statement of counsel for the petitioners,
the petition is dismissed as having become infructuous.
[Rajan Gupta]
Judge
March 21, 2009.
‘ask’