IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH
****
Criminal Misc. No. M-15482 of 2008 (O&M)
Date of Decision:09.07.2008
Jaswinder Singh
…..Petitioner
Vs.
State of Punjab and others
…..Respondents
CORAM:- HON’BLE MR. JUSTICE RAJESH BINDAL
Present:- Mr. Abhishek Sharma, Advocate for the petitioner.
Mr. Anter Singh Brar, DAG, Punjab.
****
RAJESH BINDAL J.
Learned State Counsel, on instructions from ASI Surdev Singh,
submits that on investigation, no case was registered against the petitioner,
no inquiry is pending against him and he is not required as such.
In view of the above statement, the present petition is dismissed
as infructuous.
July 09, 2008 ( RAJESH BINDAL ) renu JUDGE