High Court Punjab-Haryana High Court

Rohit Sood vs State Of Punjab And Others on 15 September, 2011

Punjab-Haryana High Court
Rohit Sood vs State Of Punjab And Others on 15 September, 2011
IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH.


                            Case No. : Crl. W. P. No. 1672 of 2011
                            Date of Decision : September 15, 2011



               Rohit Sood                     ....   Petitioner
                                    Vs.
               State of Punjab and others     ....   Respondents

CORAM : HON’BLE MR. JUSTICE L. N. MITTAL

* * *

Present : None.

* * *

L. N. MITTAL, J. (Oral) :

Report of the Warrant Officer has been received. Perused the

same. Petitioner’s father Prem Chand Sood – the alleged detenue was not

found in the premises of Police Station.

In view of the aforesaid, this Habeas Corpus writ petition is

disposed of.




September 15, 2011                                   ( L. N. MITTAL )
monika                                                     JUDGE