Punjab-Haryana High Court
Gurpreet Singh vs State Of Punjab And Others on 17 September, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH
Crl. W.P.no. 939 of 2009(O&M)
Decided on : 17-09-2009
Gurpreet Singh
....Petitioner
VERSUS
State of Punjab and others
....Respondents
CORAM:- HON’BLE MR. JUSTICE MAHESH GROVER
Present:- Mr.G.S.Goraya, Advocate for the petitioner.
Mr. B.B.S.Teji, AAG, Punjab.
MAHESH GROVER, J
Reply has been filed in the Court today and the same is taken
on record. A copy thereof has been supplied to the counsel for the
petitioner.
Learned counsel for the petitioner after perusing the reply states
that the present petition has become infructuous and the same may be
dismissed as such.
Ordered accordingly.
September 17, 2009 (Mahesh Grover) rekha Judge