IN THE HIGH COURT OF PUNJAB & HARYANA AT
CHANDIGARH
Criminal Writ Petition No. 1022 of 2009
Date of decision: October 12, 2009
Jagjit Singh -Petitioner
Versus
State of Punjab & others -Respondents
Coram Hon’ble Mr. Justice Rajan Gupta
Present: Mr. SPS Sidhu, Advocate, for the petitioner.
Mr. Shilesh Gupta, DAG, Punjab.
Rajan Gupta, J.(Oral)
Learned State counsel submits that pursuant to the direction
issued by this Court, the warrant officer visited the premises of the police
station and recovered the detenue.
Mr. Sidhu has referred to the report of warrant officer, a perusal
of which shows that the detenue was present in the police station when the
warrant officer reached there. He, thus, got the detenue released and set him
free.
Under the circumstances, Mr. Sidhu submits that since the
alleged detenue is no longer in detention, he may be permitted to withdraw
this petition with liberty to avail of any other remedy available to the
petitioner under the law.
Dismissed as withdrawn with the liberty as aforesaid.
[Rajan Gupta]
Judge
October 12, 2009.
‘ask’