Punjab-Haryana High Court
Sahid vs State Of Haryana on 28 January, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
Crl.W.P.No.32879-M of 2008 (O & M)
Date of decision: 28.1.2009
Sahid
...Petitioner
Versus
State of Haryana
...Respondent
CORAM: HON'BLE MR.JUSTICE HARBANS LAL
Present: None for the petitioner.
Mr.Tarunveer Vashist, Addl.A.G.Haryana.
***
Harbans Lal, J.
On instructions from Mahesh Pal, Head Constable,
learned State Counsel informs that the petitioner in compliance with
the order dated 15.12.2008 vide which interim anticipatory bail was
granted to him by this Court, has joined investigation.
The order dated 15.12.2008 is made absolute.
January 28, 2009 (Harbans Lal) amrit Judge