Krishan vs State Of Haryana on 1 June, 2011

0
29
Punjab-Haryana High Court
Krishan vs State Of Haryana on 1 June, 2011
       IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                       CHANDIGARH

                              Criminal Misc. No. M-14122 of 2011
                              Date of decision: 01.06.2011.

Krishan
                                                            ..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)

Krishan-petitioner filed application for transferring
him from Central Jail, Hisar to District Jail, Jind.

Learned State counsel has stated at bar that the
case of the petitioner to transfer him from Central Jail, Hisar to
District Jail, Jind 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

LEAVE A REPLY

Please enter your comment!
Please enter your name here