IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
Criminal Misc. No. M-14123 of 2011
Date of decision: 01.06.2011.
Kewal Singh
..Petitioner
Versus
State of Haryana
..Respondent
CORAM: HON'BLE MR. JUSTICE NAWAB SINGH
Present: Through Jail
Mr. Satyavir Singh Yadav, D.A.G., Haryana,
for the respondent - State.
NAWAB SINGH, J. (ORAL)
Kewal Singh-petitioner filed application for
transferring him from Central Jail, Hisar to Central Jail, Patiala or
Sangrur.
Learned State counsel has stated at bar that the
case of the petitioner to transfer him from Central Jail, Hisar to
Central Jail, Patiala or Sangrur has already been forwarded to
Director General of Prisons, Haryana.
In view of this, no action is called for.
Disposed of.
(NAWAB SINGH)
JUDGE
01.06.2011
neetu