High Court Punjab-Haryana High Court

Jagtar Singh vs State Of Punjab on 17 October, 2011

Punjab-Haryana High Court
Jagtar Singh vs State Of Punjab on 17 October, 2011
Criminal Writ Petition No. 1959 of 2011                                 1




      In the High Court of Punjab and Haryana, at Chandigarh


                  Criminal Writ Petition No. 1959 of 2011

                       Date of Decision: 17.10.2011


Jagtar Singh
                                                              ... Petitioner

                                  Versus

State of Punjab
                                                            ... Respondent



CORAM: HON'BLE MR. JUSTICE KANWALJIT SINGH AHLUWALIA.


Present: By Post.

         Mr. S.S. Chandumajra, Deputy Advocate
         General, Punjab, for the respondent.


Kanwaljit Singh Ahluwalia, J. (Oral)

A telegram, received from Jagtar Singh by the Registry of this

Court, has been treated as a Criminal Writ Petition, wherein it is stated

that his father Sukhwinder Singh son of Major Singh, aged 40 years,

resident of village Chabba, Tehsil Zira, District Ferozepur, has been

unlawfully detained by the persons named in the telegram.

In pursuance of the order dated 3.10.2011, Sukhwinder Singh

has been produced in Court. He has been identified by Jasbir Singh,

Sub Inspector/Station House Officer, Police Station Kot Ise Khan.

Sukhwinder Singh has stated that he was not unlawfully detained by

anyone and he does not want to pursue the present writ petition.

In view of the statement made by Sukhwinder Singh son of
Criminal Writ Petition No. 1959 of 2011 2

Major Singh, alleged detenue, no further directions are called for and the

present writ petition is hereby disposed of.

(Kanwaljit Singh Ahluwalia)
Judge
October 17, 2011
“DK”