Criminal Writ Petition No. 1939 of 2011 1
In the High Court of Punjab and Haryana, at Chandigarh.
Criminal Writ Petition No. 1939 of 2011
Date of Decision: 13.10.2011
Rajoo
...Petitioner
Versus
State of Punjab and Others
...Respondents
CORAM: HON'BLE MR. JUSTICE KANWALJIT SINGH AHLUWALIA.
Present: Mr. Mahabir Singh, Advocate
for the petitioner.
Mr. Gaurav Garg Dhuriwala, Deputy Advocate
General, Punjab, for respondents No.1 to 3.
None for respondents No.4 and 5.
Kanwaljit Singh Ahluwalia, J. (Oral)
The present writ petition has been filed under Article 226 of
the Constitution of India, for issuance of a writ in the nature of Habeas
Corpus, for release of the detenues, 28 in number, as mentioned in
para No.2 thereof, from the unlawful custody of respondents No.4 and 5.
In pursuance of the order dated 28.9.2011, passed by a Co-
ordinate Bench of this Court, respondent No.2-District Magistrate,
Jalandhar, has submitted his report, wherein it is stated that respondent
No.4-Jaspal Singh has made a statement that neither the petitioner nor
the alleged detenues have come to his brick kiln and have ever worked
there.
Criminal Writ Petition No. 1939 of 2011 2
Learned counsel for the petitioner submits that in view of the
report of respondent No.2-District Magistrate, Jalandhar, the present writ
petition has been rendered infructuous and the same be disposed of as
such.
Ordered accordingly.
(Kanwaljit Singh Ahluwalia)
Judge
October 13, 2011
“DK”