Punjab-Haryana High Court
Pritam Singh vs State Of Punjab And Another on 7 August, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH
Criminal Writ Petition No. 867 of 2009 (O&M)
Date of decision: 7.8.2009
Pritam Singh
.. Petitioner
v.
State of Punjab and another
.. Respondents
CORAM: HON'BLE MR. JUSTICE RAJESH BINDAL
Present: Mr. B. S. Bhalla, Advocate for the petitioner.
Mr. Anter Singh Brar, Sr. DAG, Punjab.
..
Rajesh Bindal J.
Learned counsel for the petitioner submits that in view of the report
of the Warrant Officer, the present petition has been rendered infructuous. Ordered
accordingly.
(Rajesh Bindal)
Judge
7.8.2009
mk