Punjab-Haryana High Court
Subhash Chand vs State Of Haryana on 1 December, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
Crl. Misc. No. M-28960 of 2009
Date of Decision: December 01, 2009
Subhash Chand
... Petitioner
Versus
State of Haryana
... Respondent
CORAM: HON'BLE MR. JUSTICE S.D. ANAND.
Present: Mr. Abhishek Sethi, Advocate,
for the petitioner.
Mrs. Neena Madan, Addl. A.G., Haryana.
S.D. Anand, J. (Oral)
The learned State counsel informs that the
petitioner had joined the investigation and that his person is
no longer required by the police for any custodial purpose.
In the light thereof, the order dated 15.10.2009 is
made absolute.
Disposed of accordingly.
December 01, 2009 ( S.D. Anand ) vkd Judge