Punjab-Haryana High Court
Rupinder Singh Virk And Others vs State Of Punjab And Another on 4 December, 2008
IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH
Criminal Misc. No.M-12875 of 2008
Date of decision : 4.12.2008
Rupinder Singh Virk and others .....Petitioners
Versus
State of Punjab and another ...Respondents
CORAM : HON'BLE MR. JUSTICE S. D. ANAND
Present: None for the petitioner
Ms. Manjari Nehru, Deputy Advocate General, Punjab
S. D. ANAND, J.
Learned State Counsel informs under instructions from ASI
Baljinder Singh that the petition has become infructuous as petitioners
have already been acquitted of the charge.
Disposed of as infructuous.
December 04, 2008 (S. D. ANAND) Pka JUDGE