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’