Punjab-Haryana High Court
Sheru vs State Of Punjab on 27 April, 2011
In the High Court of Punjab and Haryana at Chandigarh
Crl. Misc. No. M- 11229 of 2011 (O&M)
Date of Decision: April 27, 2011
Sheru
---Petitioner
versus
State of Punjab
---Respondent
Coram: HON'BLE MR. JUSTICE GURDEV SINGH
***
Present: Mr.A.K.Khunger, Advocate,
for the petitioner
***
GURDEV SINGH, J.
In view of the report submitted by District and Sessions Judge, Sri
Muktsar Sahib, it has been submitted by counsel for the petitioner that this
petition has become infructuous and be dismissed as such.
Dismissed as having become infructuous.
(GURDEV SINGH)
JUDGE
April 27, 2011
PARAMJIT