Punjab-Haryana High Court
Ram Karan vs State Of Haryana on 10 February, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH
CRM No.M 34522 of 2008 (O&M)
Date of decision: 10.2.2009
Ram Karan,
...Petitioner
Versus
State of Haryana
...Respondent
CORAM: HON'BLE MR.JUSTICE HARBANS LAL
Present: Mr.Ravinder Hooda, Advocate for the petitioner
Mr.Amit Kaushik, AAG, Haryana
***
Harbans Lal, J.
Learned counsel for the petitioner states that as per his
instructions, this petition has been rendered infructuous.
In view of the statement made above, this petition is dismissed
as having become infructuous.
February 10, 2009 (Harbans Lal) gsv Judge