Punjab-Haryana High Court
Karnail Singh And Others vs State Of Punjab on 17 December, 2008
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
Crl. Misc. No. M-21612 of 2008
Date of Decision: December 17, 2008
Karnail Singh and others
... Petitioners
Versus
State of Punjab.
... Respondent
CORAM: HON'BLE MR. JUSTICE S.D. ANAND.
Present : Mr. P.P.S. Duggall, Advocate,
for the petitioners.
Ms. Manjari Nehru Kaul, DAG, Punjab.
Mr. K.S. Sidhu, Advocate,
for the complainant.
S.D. Anand, J. (Oral)
The learned State counsel informs that the petitioners
have joined the investigation and that their person is no longer
required for any custodial investigation.
In the light thereof, the order dated 26.08.2008 is made
absolute.
Disposed of accordingly.
December 17, 2008 ( S.D. Anand ) vkd Judge