High Court Punjab-Haryana High Court

Mohan Singh vs State Of Punjab & Others on 9 October, 2009

Punjab-Haryana High Court
Mohan Singh vs State Of Punjab & Others on 9 October, 2009
  CRWP No.1078 of 2009                              1



     IN THE HIGH COURT FOR THE STATES OF PUNJAB &
               HARYANA AT CHANDIGARH.

                               CRWP No.1078 of 2009 (O&M)
                               Date of decision: 09.10.2009

Mohan Singh                                        ...Petitioner

                            Versus

State of Punjab & others                           ...Respondents

CORAM: HON’BLE MR. JUSTICE RAJAN GUPTA

Present: Mr. H.S. Dhindsa, Advocate, for the petitioner.

Mr. Jaswinder Singh, DAG, Punjab.

Rajan Gupta, J (oral).

Learned counsel for the State submits that pursuant to order

dated 28.09.2009, the detenue has been recovered. According to the

counsel, the detenue, namely, Amrita Jawanda is present in court and

she has expressed a desire to accompany her father, the petitioner

herein.

In view of the fact that the detenue has been recovered,

learned counsel for the petitioner submits that the present petition has

been rendered infructuous. The petition is dismissed as such.

It is made clear that the detenue shall be at liberty to

accompany her father (petitioner).

(RAJAN GUPTA)
JUDGE
October 09, 2009
‘rajpal’