Punjab-Haryana High Court
Gurmeet Singh vs State Of Punjab on 11 September, 2008
IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH
Criminal Misc. No.53577-M of 2007
Date of decision : 11.9.2008
Gurmeet Singh .....Petitioner
Versus
State of Punjab ...Respondent
****
CORAM : HON'BLE MR. JUSTICE S. D. ANAND
Present: Mr. P.S.Hundel, Senior Advocate with
Mr. Nanvneet Sodhi, Advocate for the petitioner
Ms. Manjari Nehru, Deputy Advocate General, Punjab
S. D. ANAND, J.
The learned State counsel informs that Investigating Officer
had been to the concerned bank and had obtained the original power of
attorney. She further informs under instructions from the Investigating
Officer that the petitioner has joined the investigation and that his person
is no longer required by the police for investigation.
In the light thereof, the order dated 12.12.2007 is made
absolute.
Disposed of accordingly.
September 11, 2008 (S. D. ANAND) Pka JUDGE
Note: Whether to be referred to Reporter: Yes/No