High Court Punjab-Haryana High Court

Iqbal Singh @ Kaka vs State Of Punjab on 15 December, 2008

Punjab-Haryana High Court
Iqbal Singh @ Kaka vs State Of Punjab on 15 December, 2008
     IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                     CHANDIGARH


                                     Crl. Misc. No. M-24285 of 2008

                              Date of Decision: December 15, 2008


Iqbal Singh @ Kaka                                    ... 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 Kaul, DAG, Punjab.


S.D. Anand, J.

The learned State counsel informs that the petitioner

had joined the investigation and that his person is not required by

the police.

In the light thereof, the order dated 23.09.2008 is made

absolute.

Disposed of accordingly.



December 15, 2008                                     ( S.D. Anand )
vkd                                                          Judge