High Court Punjab-Haryana High Court

Babu Lal vs State Of Punjab on 3 July, 2009

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