Punjab-Haryana High Court
Pappal vs State Of Haryana And Others on 24 July, 2008
In the High Court of Punjab & Haryana at Chandigarh.
Criminal Writ Petition No.575 of 2008
Date of decision : 24.07.2008.
Pappal ..... Petitioner.
vs.
State of Haryana and others ..... Respondents.
Coram: Hon’ble Mr. Justice Rajesh Bindal.
Present: Mr. Sanjay Nagpal, Advocate, for the petitioner.
Mr.Ajay Ghengas, Deputy Advocate General, Haryana.
Rajesh Bindal J.
As per report of the warrant officer, the alleged detenues were
found at the place visited by the warrant officer. They stated that they do not
want to work at that place and as recorded in the report of the Warrant
Officer, they left the place of alleged detention.
In view of above report, the present petition is dismissed as
infructuous.
24.07.2008 (Rajesh Bindal) vs. Judge