Criminal Writ Petition No. 2168 of 2011 1
In the High Court of Punjab and Haryana, at Chandigarh.
Criminal Writ Petition No. 2168 of 2011
Date of Decision: 4.11.2011
Sukha Singh
...Petitioner
Versus
State of Punjab and Others
...Respondents
CORAM: HON'BLE MR. JUSTICE KANWALJIT SINGH AHLUWALIA.
Present: Mr. Surinder Gandhi, Advocate
for the petitioner.
Ms. Rajni Gupta, Assistant Advocate General,
Punjab, for respondents No.1 to 3.
None for respondents No.4 and 5.
Kanwaljit Singh Ahluwalia, J. (Oral)
The present writ petition has been filed under Article 226 of
the Constitution of India, for issuance of a writ in the nature of Habeas
Corpus, for release of the detenues, 2 in number, as mentioned in para
No.3 thereof, from the unlawful custody of respondents No.4 and 5.
On the prayer made by learned counsel for the petitioner, vide
order dated 17.10.2011, District Magistrate/Deputy Commissioner,
Amritsar, was directed to inquire into the averments made in the writ
petition and submit a report to this Court. In pursuance thereof, the
District Magistrate, Amritsar, has submitted his report and the same is
taken on record.
Criminal Writ Petition No. 2168 of 2011 2
Learned counsel for the petitioner submits that since all the
detenues have been released, therefore, the present writ petition has
been rendered infructuous and the same be disposed of as such.
Ordered accordingly.
(Kanwaljit Singh Ahluwalia)
Judge
November 4, 2011
“DK”