High Court Punjab-Haryana High Court

Mehardim vs State Of Haryana And Others on 30 October, 2009

Punjab-Haryana High Court
Mehardim vs State Of Haryana And Others on 30 October, 2009
     IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                     CHANDIGARH


                            Crl. Writ Petition No. M-1203 of 2009
                             Date of Decision: October 30, 2009


Mehardim                                                 ...Petitioner

                                      Versus

State of Haryana and others                        ...Respondents

CORAM: HON'BLE MR. JUSTICE S.D. ANAND.

Present :   Mr. Ram Bilas Gupta, Advocate, for the petitioner.
            Mrs. Neena Madan, Additional Advocate General, Haryana.

                                ***

S.D. Anand, J.

Replies on behalf of respondent Nos.2 & 3, filed in the

Court today, are taken on record.

In the light of the report furnished by the District

Magistrate, Jind learned counsel for the petitioner states that this

petition may be disposed of as infructuous.

Disposed of as infructuous accordingly.

October 30, 2009                                      ( S.D. Anand )
vinod                                                       Judge