High Court Punjab-Haryana High Court

Neena vs State Of Haryana on 12 October, 2009

Punjab-Haryana High Court
Neena vs State Of Haryana on 12 October, 2009
     IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                     CHANDIGARH


                                     Crl. Misc. No. M-27478 of 2009
                                 Date of Decision: October 12, 2009


Neena                                                   ...Petitioner

                   Versus

State of Haryana                                     ... Respondent


CORAM: HON'BLE MR. JUSTICE S.D. ANAND

Present :   Mr. Parminder Singh, Advocate, for the petitioner.
            Mr. S.S. Pattar, Sr. DAG, Haryana.


                                   ***

S.D. Anand, J.

The learned State counsel, under instructions, informs
that the petitioner has joined the investigation and that her person
is not required by the Police.

In the light thereof, the order dated 29.09.2009 is
made absolute.

Disposed of accordingly.




October 12, 2009                                     ( S.D. Anand )
vinod                                                     Judge