High Court Punjab-Haryana High Court

Pooran Singh vs The State Of Punjab on 4 March, 2009

Punjab-Haryana High Court
Pooran Singh vs The State Of Punjab on 4 March, 2009
  Crl. W.P. No.20 of 2009                1


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

                                Crl. W.P. No.20 of 2009
                                Date of decision: 4.3.2009

Pooran Singh                                        ...Petitioner

                            Versus

The State of Punjab                                 ...Respondent

CORAM:       HON'BLE MR. JUSTICE RAJAN GUPTA

Present:     Mr. Gagan Inder Singh, Advocate, Amicus Curiae.
             Mr. Shailesh Gupta, DAG, Punjab.

Rajan Gupta, J.

Pursuant to notice issued by this court on January 09, 2009,

reply has been filed by the State by way of affidavit of Narinder Pal

Singh, Deputy Superintendent of Police, Raikot.

Learned counsel for the State has drawn my attention to the

said affidavit and submitted that son of the petitioner, who was declared

as proclaimed offender in two cases, has been arrested by the police on

16.12.2008 from Bus Stand, Jagraon by ASI Rajinder Pal Singh.

In view of the statement made by learned State counsel, it is

evident that son of the petitioner cannot be said to be in illegal

detention.

This petition is rendered as infructuous and is dismissed as

such.

(RAJAN GUPTA)
JUDGE
March 04, 2009
‘rajpal’