IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH
Criminal Writ Petition No.112 of 2009 (O&M)
Date of Decision 26.05.2009
Dhir Pal
......Petitioner
VERSUS
State of Haryana and others
......Respondents
CORAM:- HON'BLE MR. JUSTICE PRITAM PAL
Present: None for the petitioner.
Mr.S.S.Patter, Senior D.A.G., Haryana,
for the respondent-State.
*****
PRITAM PAL, J(ORAL):
Petitioner has brought this petition under Articles 226 of the
Constitution of India, for issuance of a writ in the nature of Habeas Corpus
and a Warrant Officer be appointed to locate the detenues mentioned in para
No.2 of the petition.
On instructions, learned State counsel submits that infact, no
labourer was found at the spot in illegal detention.
In view of the statement of learned State counsel, made above,
no further action is called for.
Petition stands disposed of.
26.05.2009 (PRITAM PAL)
mamta-II JUDGE
To
The Registrar,
Punjab & Haryana High Court,
Chandigarh.
Sub: Station leave.
Sir,
With due respect it is submitted that I have to go to my native
home town to meet my parents and relatives. Kindly grant me station leave
w.e.f. 10.03.2009 (after duty hours) till 16.03.2009 (before duty hours)
(11.03.2009 till 15.03.2009 being holidays). During this period, my address
is Village Garhi Gujran, Distt. Karnal.
Thanking you,
Yours faithfully,
(Gurmeet)
Peon
To
The Registrar General,
Punjab & Haryana High Court,
Chandigarh.
Sub: For providing Internet Connections.
Sir,
With due respect, it is submitted that we the following
Judgment Writers/Stenographers have been shifted from Rules Branch
(Room No.15) to the newly built Garage. We have been regularly attending
Hon’ble Courts as 3rd additional hands or from the pool. We have not
provided with any internet connection due to which judgment uploading
work is suffering.
It is, therefore, requested that new internet points may kindly be
installed and internet connection to each one of us may kindly be provided
so as to avoid any inconvenience to the Hon’ble Courts.
Thanking you,
Yours faithfully,
Dated:09.03.2009
To
The Joint Registrar (C&E),
Punjab & Haryana High Court,
Chandigarh.
Sub: Explanation/reply regarding C.W.P.No.9681/1999
Sir,
With due respect it is submitted that during summer vacations
i.e. June 2008, on verbal direction, I alongwith Smt.Seema Ahuja, Private
Secretary, Ms.Neenu, Judgment Writer, put on duty in the Court of Hon’ble
Mr.Justice K.S.Ahluwalia, for uploading the status of disposed of cases.
Reader of the said Court Mr.Gajraj Sharma, after opening his computer
himself, told me the status of the case and I merely typed the same. I typed
only what Mr.Gajraj Sharma, Reader, told me to type. So, there is no fault
on my part. It is therefore, requested that explanation sought for from me
may kindly be dropped.
Thanking you,
Yours faithfully,
(Mamta Malhotra)
Judgment Writer