Punjab-Haryana High Court
Sachin vs State Of Haryana on 19 August, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
CRM No.M-18008 of 2009
Date of decision:19.08.2009.
Sachin
..... Petitioner
VERSUS
State of Haryana
.... Respondent
CORAM:HON'BLE MR.JUSTICE HARBANS LAL.
Present: Mr. Bijender Dhankar, Advocate,
for the petitioner.
Mr. Amit Kaushik, AAG, Haryana.
***
HARBANS LAL, J. (ORAL)
On instructions from ASI Umed Singh, the learned State counsel
informs that the petitioner, in compliance with the order dated 08.07.2009,
vide which he was admitted to interim anticipatory bail by this Court, has
joined the investigation and he is not required for further interrogation.
Accordingly, the order dated 08.07.2009 is made absolute.
Petition stands disposed of.
(HARBANS LAL)
JUDGE
August 19, 2009
shamsher