High Court Punjab-Haryana High Court

Jagdish Chander vs State Of Punjab on 4 December, 2009

Punjab-Haryana High Court
Jagdish Chander vs State Of Punjab on 4 December, 2009
     IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                     CHANDIGARH


                                     Crl. Misc. No. M-28729 of 2009
                              Date of Decision: December 04, 2009.


Jagdish Chander                                             ...Petitioner

                   Versus

State of Punjab                                        ... Respondent


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


Present :    Mr. Happy Hans, Advocate, for
             Mr. K.S.Sidhu, Advocate, for the petitioner.

             Mr. Arshvinder Singh, DAG, Punjab.

                                    ***

S.D. Anand, J.

The learned State counsel, under instructions, informs that

the petitioner has joined the investigation and that his person is not

required by the Police for further investigation.

In the light thereof, the order dated 14.10.2009 is made

absolute.

Disposed of accordingly.

December 04, 2009                                      ( S.D. Anand )
vinod*                                                        Judge