In the High Court of Punjab & Haryana at Chandigarh
Criminal Writ Petition No. 1386 of 2009(O&M)
Shokeen ..... Petitioner
vs
The State of Haryana and others ..... Respondents
Coram: Hon'ble Mr. Justice Rajesh Bindal Present: Mr. Mahabir Singh, Advocate, for the petitioner.
Mrs. Ritu Punj, Deputy Advocate General, Haryana,
for respondents no. 1 to 3.
Rajesh Bindal J.
Reply filed on behalf of respondents no. 1 to 3 in court is taken on
record.
As per the report of the warrant officer, the alleged detenues were
not found to be in illegal custody of respondents no. 4 and 5. Considering the
conditional order passed on 16.11.2009, the present petition is dismissed with cost
of Rs. 10,000/-. The same shall be deposited with Punjab & Haryana High Court
Lawyers’ Welfare Fund. At this stage, learned counsel for the petitioner submitted
that the petitioner has not contacted him and it is difficult for him to deposit the
costs. Though this condition was in the knowledge of the counsel for the petitioner
at the time of issuance of notice of motion, still considering his helplessness, let a
copy of this order be sent to the Chief Judicial Magistrate, Muzaffarnagar (UP) to
get the amount of costs imposed on the petitioner recovered considering the fact
that as per address mentioned in the petition he is resident of District
Muzaffarnagar.
Compliance report be sent to this court along with money recovered.
26.11.2009 ( Rajesh Bindal) vs. Judge