IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH.
Case No. : Crl. W. P. No. 1353 of 2011
Date of Decision : July 19, 2011
Harbans Singh .... Petitioner
Vs.
State of Punjab and others .... Respondents
CORAM : HON’BLE MR. JUSTICE L. N. MITTAL
* * *
Present : Mr. C. L. Sharma, Advocate
for the petitioner.
* * *
L. N. MITTAL, J. (Oral) :
Report of Warrant Officer has been received. Perused the same.
Heard. Alleged detenues were got released by the Warrant
Officer from the brick kiln as the owner of brick kiln stated that the alleged
detenues were free to go anywhere.
In view of the aforesaid, learned counsel for the petitioner
states that the instant writ petition be disposed of as having been rendered
infructuous.
Ordered accordingly.
July 19, 2011 ( L. N. MITTAL ) monika JUDGE