IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH
Criminal Writ Petition No.1197 of 2008
Date of decision : 4.12.2008
Someen .....Petitioner
Versus
State of Haryana and others ...Respondents
CORAM : HON'BLE MR. JUSTICE S. D. ANAND
Present: None for the petitioner
Mr. S.S.Mor, Senior Deputy Advocate General, Haryana
S. D. ANAND, J.
Report made by the Warrant Officer has been received and
perused wherein it is reported that “the alleged detenues were found in the
hut-ments. Neither Dharam Pal-respondent no.4, nor Harun-respondent
no.5 were present there. One Satish Kumar s/o Sh. Ram Chander, who
represented himself as a partner in the brick-kiln, accepted notices on
behalf of the aforesaid two persons. He said that the alleged detenues
were being provided all possible facilities and they should not have any
problem at that place. However, he also stated that if they wish to leave
the brick-kiln, he has no objection. Thereafter, the alleged detenues
loaded their belongings in two canters and left the place for their native
place. They followed my vehicle upto Gohana. Thereafter, I returned to
Chandigarh.”
In the light thereof, no further orders are required.
Disposed of accordingly.
December 04, 2008 (S. D. ANAND) Pka JUDGE