Punjab-Haryana High Court
Ram Sarp Dass Shastri vs State Of Haryana And Others on 4 July, 2008
In the High Court of Punjab and Haryana, at Chandigarh.
Criminal Misc. No. 35965-M of 1999
Date of Decision: 4.7.2008
Ram Sarp Dass Shastri
...Petitioner
Versus
State of Haryana and others
...Respondents
CORAM: HON'BLE MR. JUSTICE KANWALJIT SINGH AHLUWALIA.
Present: Mr. Rakesh Nagpal, Advocate
for the petitioner.
Mr. Bhupender Beniwal, Deputy Advocate
General, Haryana, for respondents No.1 to 4.
None for respondents No.5 to 10.
Kanwaljit Singh Ahluwalia, J. (Oral)
Learned counsel for the petitioner contends that the petitioner
had sought relief of protection to his life and property, which has been
granted by the State. Therefore, the present petition has been rendered
infructuous.
As prayed dismissed as infructuous.
(Kanwaljit Singh Ahluwalia)
Judge
July 4, 2008
“DK”