High Court Punjab-Haryana High Court

Rakesh Kumar vs State Of Punjab on 10 February, 2009

Punjab-Haryana High Court
Rakesh Kumar vs State Of Punjab on 10 February, 2009
           IN THE HIGH COURT OF PUNJAB & HARYANA AT
                         CHANDIGARH

                          Crl. Misc. NO.M-32469 of 2008
                          DATE OF DECISION: 10.02.2009


Rakesh Kumar

                                       ...PETITIONER


VS.


State of Punjab


                                       ...RESPONDENT

CORAM: HON’BLE MR. JUSTICE MOHINDER PAL

PRESENT: Mr.B.S.Bhalla, Advocate
for the petitioner.

Mr.Sudhir Nehra, Additional Advocate General, Punjab
for the State-respondent.

MOHINDER PAL, J.(Oral)

In pursuance of order dated 10.12.2008, learned State

counsel on the basis of information received from Head Constable-Gulzar

Singh has stated that the petitioner has joined the investigation.

Accordingly, order passed on 10.12.2008 is made

absolute.

The present petition stands disposed of.



February 10, 2009                                     ( MOHINDER PAL )
      jt                                                   JUDGE