High Court Punjab-Haryana High Court

Dharam Pal Singh And Another vs State Of Punjab on 15 July, 2009

Punjab-Haryana High Court
Dharam Pal Singh And Another vs State Of Punjab on 15 July, 2009
        IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                       CHANDIGARH

                                Crl. Revision No. 639 of 2009
                                Date of decision : 15.07.2009

Dharam Pal Singh and another
                                                           ....Petitioners

                                       V/s

State of Punjab
                                                           ....Respondent

BEFORE : HON’BLE MR. JUSTICE RAJAN GUPTA

Present: Mr. SPS Sidhu, Advocate
for the petitioners.

Mrs. Samsi Dhir Malhotra, AAG Punjab.

RAJAN GUPTA J. (ORAL)

Learned counsel for the petitioners submits that the present

petition has been rendered infructuous as during the pendency of this

petition, the petitioners have already been arrested in this case.

Learned counsel for the State has filed the reply by way of

affidavit of Tarun Rattan, PPS, Deputy Superintendent of Police, Sub-

Division, Abohar, Distt, Ferozepur in the Court today and the same is taken

on record. Counsel has referred to the said reply and does not dispute the

averment made by the counsel for the petitioners.

In view of the statement made by learned counsel for the

petitioners, this petition has been rendered infructuous and is dismissed as

such.

15.07.2009                                                 (RAJAN GUPTA)
Ajay                                                          JUDGE