Punjab-Haryana High Court
Babu Lal vs State Of Punjab on 3 July, 2009
IN THE HIGH COURT OF PUNJAB & HARYANA AT CHANDIGARH
Crl.M. No. M- 13043 of 2009 (O&M)
Date of decision : 3.7.2009.
...
Babu Lal
................ Petitioner
vs.
State of Punjab
.................Respondent
Coram: Hon'ble Mr. Justice K.C. Puri
Present: Sh. G.B.S. Dhillon, Advocate
for the petitioner.
Sh. Sudhir Nehra, Additional Advocate General,
Punjab
...
K.C. Puri, J. (Oral)
Learned State counsel, on instructions from HC Gurdev Lal,
has stated at the Bar that the petitioner has joined the investigation
and is not required for further investigation.
So, the order dated 8.6.2009, passed by this Court, is made
absolute.
( K.C. Puri )
3.7.2009. Judge
chugh