Punjab-Haryana High Court
Amandip Singh vs State Of Punjab And Another on 14 December, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
Crl. Misc. No. M-31292 of 2009
Date of Decision: December 14, 2009
Amandip Singh
... Petitioner
Versus
State of Punjab and another.
... Respondents
CORAM: HON'BLE MR. JUSTICE S.D. ANAND.
Present: Mr. Kuldeep V. Singh, Advocate,
for the petitioner.
Mr. Arshvinder Singh, DAG, Punjab.
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 09.11.2009 is
made absolute.
Disposed of accordingly.
December 14, 2009 ( S.D. Anand ) vkd Judge