Punjab-Haryana High Court
Ramesh vs State Of Punjab And Others on 22 January, 2009
IN THE HIGH COURT OF PUNJAB & HARYANA AT CHANDIGARH
Crl. W.P. No. 1225 of 2008
Date of decision : 22.1.2009.
...
Ramesh
................ Petitioner
vs.
State of Punjab and others
.................Respondents
Coram: Hon'ble Mr. Justice K.C. Puri
Present: Sh. Surinder Gandhi, Advocate
for the petitioner.
Sh. P.S. Bajwa, Assistant Advocate General,
Punjab
Ms. Meena Bansal, Advocate for respondent No.4.
Sh. Kuldeep V. Singh Ahluwalia, Advocate for
respondent No.5.
...
K.C. Puri, J. (Oral)
Learned counsel for the petitioner has stated that the alleged
detenues have been released. So, the present petition has become
infructuous.
The petition stands dismissed as having become infructuous.
( K.C. Puri )
22.1.2009. Judge
chug