Criminal Writ Petition No. 946 of 2008 1
In the High Court of Punjab and Haryana, at Chandigarh.
Criminal Writ Petition No. 946 of 2008
Date of Decision: 7.1.2009
Harbans Singh
...Petitioner
Versus
State of Punjab
...Respondent
CORAM: HON'BLE MR. JUSTICE KANWALJIT SINGH AHLUWALIA.
Present: None for the petitioner.
Mr. Anter Singh Brar, Deputy Advocate
General, Punjab, for the State.
Kanwaljit Singh Ahluwalia, J. (Oral)
The present criminal writ petition was registered on telegram
received from complainant Harbans Singh that his brother Tarsem Singh
was arrested by the police on 3.10.2008 at 3.00 A.M.
Reply was filed by Mr. Jagdip Singh Sidhu, Deputy
Superintendent of Police, Chheharta, Amritsar, stating therein that
Tarsem Singh was neither wanted in any case nor any case was
registered against him.
On 4.12.2008, the case was adjourned on the ground that
brother of petitioner has been arrested by the police of Batala.
Today Mr. Brar, on instructions from Baldev Raj, Assistant Sub
Inspector, states that police of Batala had arrested Tarsem Singh in
case FIR No. 127 dated 12.10.2008 under Section 25 of the Arms Act
Criminal Writ Petition No. 946 of 2008 2
and he has been released on regular bail by the trial Court. Therefore,
the present criminal writ petition for habeas corpus has been rendered
infructuous.
Dismissed as having been rendered infructuous.
(Kanwaljit Singh Ahluwalia)
Judge
January 7, 2009
“DK”