High Court Punjab-Haryana High Court

Present: Mr. H.S.Baath vs This Is A Petition For Habeas … on 16 December, 2009

Punjab-Haryana High Court
Present: Mr. H.S.Baath vs This Is A Petition For Habeas … on 16 December, 2009
                 Crl. WP No.1641 of 2009


       Shokeen          vs.      State of Haryana & others


Present:   Mr. H.S.Baath, Advocate.
           for petitioner.

                 ****

This is a petition for Habeas Corpus alleging that

persons mentioned in para No.5 of the petition have been illegally

detained by respondents No.3 & 4.

Notice of motion to AG, Haryana.

On the asking of the Court, Mr. Ajay Singh Ghangas,

Addl. AG, Haryana accepts notice on behalf of respondents No.1

& 2.

Without adverting to the merits of the controversy,

this petition is disposed of with a direction to the District

Magistrate, Jhajjar to launch an inquiry into the matter and, if the

persons mentioned in para No.5 are found in illegal detention of

respondents No.3 & 4, get them released forthwith. Report be

submitted to this Court within two weeks.

Petition stands disposed of.

Copy of this order be given dasti to the counsel for

the petitioner, as also to counsel for the respondents for onward

transmission to the concerned authority, under the signatures of

Court Secretary.

December 16, 2009                           (AJAY TEWARI)
sonia                                           JUDGE