Punjab-Haryana High Court
Deepak Kumar vs State Of Punjab on 30 October, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
Crl. Misc. No. M-35377 of 2007
Date of Decision: October 30, 2009
Deepak Kumar ...Petitioner
Versus
State of Punjab ... Respondent
CORAM: HON'BLE MR. JUSTICE S.D. ANAND
Present : Mr. Vijay Lath, Advocate, for the petitioner.
Mr. B.B.S.Teji, AAG, Punjab.
Mr. S.S.Toor, Advocate, for the complainant.
***
S.D. Anand, J.
The learned State counsel, under instructions from ASI
Jagan Nath, informs that the petitioner has joined the investigation
and that his person is not required by the Police for further
investigation.
In the light thereof, the order dated 29.05.2007 is
made absolute.
Disposed of accordingly.
October 30, 2009 ( S.D. Anand ) vinod Judge