Punjab-Haryana High Court
Yogesh Narula vs State Of Punjab & Others on 28 August, 2009
IN THE HIGH COURT OF PUNJAB & HARYANA, CHANDIGARH
Civil Writ Petition No.292 of 2009
Date of Decision: August 28, 2009
Yogesh Narula
.....PETITIONER(S)
VERSUS
State of Punjab & Others
.....RESPONDENT(S)
. . .
CORAM: HON'BLE MR. JUSTICE AJAI LAMBA
PRESENT: - Mr. Rohiteshwar Singh, Advocate,
for the petitioner.
Mr. Yatinder Sharma, Deputy
Advocate General, Punjab, for
respondent Nos.1 to 3, 5 & 6.
Mr. K.V. Aggarwal, Advocate, for
respondent No.4.
. . .
AJAI LAMBA, J (Oral)
Learned counsel for the petitioner
states that relief claimed in the petition has
been granted to the petitioner vide Order dated
1.6.2009 issued by the office of Director General
of Police, Punjab.
The petition is disposed of as
infructuous on the statement of learned counsel
for the petitioner.
(AJAI LAMBA)
August 28, 2009 JUDGE
avin