Punjab-Haryana High Court
Gurnam Singh & Another vs State Of Punjab on 20 October, 2009
IN THE HIGH COURT OF PUNJAB & HARYANA AT
CHANDIGARH
Criminal Misc. No. M-23959 of 2008
Date of decision: October 20, 2009
Gurnam Singh & another -Petitioners
Versus
State of Punjab -Respondent
Coram Hon’ble Mr. Justice Rajan Gupta
Present: Mr. DS Pheruman, Advocate, for the petitioners.
Mr. Shilesh Gupta, DAG, Punjab.
Rajan Gupta, J.(Oral)
Mr. Pheruman submits that the present petition has been
rendered infructuous as the FIR in question has already been quashed.
In view of the above, the instant petition is dismissed as having
been rendered infructuous.
[Rajan Gupta]
Judge
October 20, 2009.
‘ask’