Punjab-Haryana High Court
Present: Ms.G.K.Mann vs Unknown on 7 January, 2009
Crl Misc 30321-M of 2008
Present: Ms.G.K.Mann, Advocate, for the petitioners
Shri P.S.Bajwa, AAG, Punjab
State counsel on instructions from Surjit Singh, ASI states that
petitioners have joined the investigation and are not required for further
interrogation. They were not having any weapon at the time of occurrence.
So, order dated 19-11-2008 is made absolute.
Sd/-
{K.C.Puri}
mandeepkr Judge
7-01-2009