Punjab-Haryana High Court
Ambi vs State Of Haryana on 9 March, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
CRM No.M 4370 of 2009
Date of decision: 09.03.2009
Ambi
...Petitioner
Versus
State of Haryana
...Respondent
CORAM: HON'BLE MR.JUSTICE HARBANS LAL
Present: Mr.Y.P.Singh, Advocate for
for the petitioner.
Mr.Amit Kaushik, Assistant Advocate General, Haryana.
***
Harbans Lal, J.
On instructions from Nathu Ram, Assistant Sub Inspector,
learned State Counsel informs that the petitioner, in compliance with the
order dated 16.02.09, vide which he was admitted to interim bail by this
Court, has joined the investigation and he is not required for further
investigations.
The order dated 16.02.09 is made absolute.
Disposed of accordingly.
March 09, 2009 (Harbans Lal) amrit Judge