Punjab-Haryana High Court
Randeep Singh @ Rinka vs State Of Punjab And Others on 20 January, 2009
IN THE HIGH COURT OF PUNJAB & HARYANA AT CHANDIGARH
Crl.M. No. M-30331 of 2008
Date of decision : 20.1.2009.
...
Randeep Singh @ Rinka
................ Petitioner
vs.
State of Punjab and others
.................Respondents
Coram: Hon'ble Mr. Justice K.C. Puri
Present: Sh. T.P.S. Tung, Advocate
for the petitioner.
Sh. P.S. Bajwa, Assistant Advocate General,
Punjab
...
K.C. Puri, J. (Oral)
Learned State counsel, on instructions from HC Gurvinder
Singh, has stated at the Bar that the petitioner has joined the
investigation and is not required for further investigation.
So, the order dated 3.12.2008, passed by this Court is made
absolute.
( K.C. Puri )
20.1.2009. Judge
chug