IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
Crl. Writ Petition No. 1585 of 2009
Date of decision : 15.12.2009
Pawan Kumar
....Petitioner
V/s
State of Punjab and others
....Respondents
BEFORE : HON’BLE MR. JUSTICE RAJAN GUPTA
Present: Mr. Sanjiv Pandey, Advocate
for the petitioner.
Mr. Shailesh Gupta, DAG Punjab.
RAJAN GUPTA J. (ORAL)
This is a petition for issuance of a writ in the nature of habeas
corpus for release of detenue Vikramjit Singh from the alleged illegal
detention of respondent No. 3.
Learned counsel for the petitioner submits that the alleged
detenue Vikramjit Singh is no longer in illegal detention of respondent No.
3. According to the counsel, he has instructions to withdraw the present
petition.
Dismissed as withdrawn.
15.12.2009 (RAJAN GUPTA) Ajay JUDGE