Punjab-Haryana High Court
Khushdeep Singh @ Khushi vs State Of Punjab on 10 September, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
Crl. Misc. No. M-15938 of 2009
Date of decision : 10.09.2009
Khushdeep Singh @ Khushi
....Petitioner
V/s
State of Punjab
....Respondent
BEFORE : HON’BLE MR. JUSTICE RAJAN GUPTA
Present: Mr. Inderjit Sharma, Advocate
for the petitioner.
Mr. Shailesh Gupta, DAG Punjab.
RAJAN GUPTA J. (ORAL)
Learned counsel for the State (on instructions from ASI
Jaswant Rai, who is present in court) submits that present petition has been
rendered infructuous as the petitioner has been found innocent during the
course of investigation.
In view of the statement made by learned counsel for the State,
no cause of action survives in this petition and the same is dismissed as
having been rendered infructuous.
10.09.2009 (RAJAN GUPTA) Ajay JUDGE