High Court Punjab-Haryana High Court

Murslin vs State Of Haryana & Others on 2 December, 2009

Punjab-Haryana High Court
Murslin vs State Of Haryana & Others on 2 December, 2009
  CRWP No. M-1452 of 2009                                1

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

                               CRWP No.1452 of 2009 (O&M)
                               Date of decision: 2.12.2009

Murslin                                                ...Petitioner
                            Versus

State of Haryana & others                              ...Respondents

CORAM: HON’BLE MR. JUSTICE RAJAN GUPTA

Present: Mr. Sanjiv Manhas, Advocate, for the petitioner.

Mr. S.S. Pattar, Senior DAG, Haryana.

Rajan Gupta, J (oral).

This is a petition in the nature of habeas corpus praying for

release of persons named in para 4 of the petition, who were allegedly

detained at the brick kiln by respondents No.4 to 6.

Notice of motion was issued to the State.

An affidavit of Deputy Commissioner, Jhajjar has been

filed in court. The same is taken on record.

Learned counsel for the State has referred to the said report

and submits that no labourer is in illegal detention at the brick kiln in

question.

In view of the above, the prayer made in this petition has

been rendered infructuous. Dismissed as such.

(RAJAN GUPTA)
JUDGE
December 02, 2009
‘rajpal’