IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH Crl. Misc. No. M-2679 of 2009 Date of decision : 17.07.2009 Meena ....Petitioner V/s State of Haryana and Others ....Respondents
BEFORE : HON’BLE MR. JUSTICE RAJAN GUPTA
Present: None for the petitioner.
Mr. Tarun Aggarwal, Sr. DAG Haryana.
RAJAN GUPTA J. (ORAL)
The only prayer made in the present petition is for transfer of
the convict Meena from Central Jail, Ambala to District Jail, Rohtak.
Learned counsel for the State submits that the jail at Rohtak is
over-crowded at the moment and the prayer of the petitioner shall be
considered at the earliest possible opportunity as and when it is found that it
is possible to accommodate the petitioner in District Jail, Rohtak.
In view of the statement made by learned counsel for the State,
this petition has been rendered infructuous and is dismissed as such.
17.07.2009 (RAJAN GUPTA) Ajay JUDGE