IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
Crl. Misc No. M-10313 of 2009
Date of decision : 28.07.2009
Khalil and another
....Petitioners
V/s
State of Haryana
....Respondent
BEFORE : HON’BLE MR. JUSTICE RAJAN GUPTA
Present: Mr. Satish Chaudhary, Advocate
for the petitioners.
Mr. Tarun Aggarwal, Sr. DAG Haryana.
RAJAN GUPTA J. (ORAL)
Learned counsel for the State, on instructions from Head
Constable Surinder Singh, who is present in Court submits that the present
petition has been rendered infructuous as on 20.05.2009 the accused
(petitioners) have been acquitted of the offences with which they were
charged.
Under the circumstances, counsel for the petitioner submits that
he may be allowed to withdraw the present petition.
Dismissed as withdrawn.
28.07.2009 (RAJAN GUPTA) Ajay JUDGE