High Court Punjab-Haryana High Court

Iqbal Singh vs State Of Punjab on 3 October, 2008

Punjab-Haryana High Court
Iqbal Singh vs State Of Punjab on 3 October, 2008
IN THE HIGH COURT OF PUNJAB AND HARYANA
              AT CHANDIGARH

                            Criminal Misc. No.M-19535 of 2008
                            Date of decision : 3.10.2008

Iqbal Singh                                                .....Petitioner

                            Versus
State of Punjab                                           ...Respondent

                                ****

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

Present:      Mr. N.S.Dadwal, Advocate for the petitioner.

              Ms. Manjari Nehru, Deputy Advocate General, Punjab.


S. D. ANAND, J.

The learned State counsel informs, that the petitioner has

joined the investigation.

In the light thereof, the order dated 5.8.2008 is made absolute.

Disposed of accordingly.




October 03, 2008                                     (S. D. ANAND)
Pka                                                       JUDGE

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