High Court Punjab-Haryana High Court

Gurmeet Singh vs State Of Punjab on 11 September, 2008

Punjab-Haryana High Court
Gurmeet Singh vs State Of Punjab on 11 September, 2008
IN THE HIGH COURT OF PUNJAB AND HARYANA
              AT CHANDIGARH

                          Criminal Misc. No.53577-M of 2007
                          Date of decision : 11.9.2008

Gurmeet Singh                                              .....Petitioner

                          Versus
State of Punjab                                     ...Respondent

                                ****

CORAM : HON'BLE MR. JUSTICE S. D. ANAND

Present:     Mr. P.S.Hundel, Senior Advocate with
             Mr. Nanvneet Sodhi, Advocate for the petitioner

             Ms. Manjari Nehru, Deputy Advocate General, Punjab

S. D. ANAND, J.

The learned State counsel informs that Investigating Officer

had been to the concerned bank and had obtained the original power of

attorney. She further informs under instructions from the Investigating

Officer that the petitioner has joined the investigation and that his person

is no longer required by the police for investigation.

In the light thereof, the order dated 12.12.2007 is made

absolute.

Disposed of accordingly.

September 11, 2008                                       (S. D. ANAND)
Pka                                                          JUDGE

Note: Whether to be referred to Reporter: Yes/No