Punjab-Haryana High Court
Raj Kumar Hans vs State Of Punjab on 28 October, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
Crl. Misc. No.M-15852 of 2009
Date of decision:28.10.2009.
Raj Kumar Hans ...Petitioner
Versus
State of Punjab ...Respondent
CORAM: HON'BLE MR. JUSTICE S.D.ANAND.
Present: Mr. Vipul Dharmani, Advocate, for
Mr. Rahul Sharma, Advocate, for the petitioner.
Mr. B.B.S.Teji, Assistant Advocate General, Punjab.
*****
S.D.ANAND, J.
It being common ground that the petitioner has already
entered appearance before the learned Trial Court and has been
released on bail, nothing survives for consideration in this case.
Disposed of as infructuous accordingly.
October 28 , 2009 (S.D.ANAND) vinod* JUDGE