Punjab-Haryana High Court
Iqbal Singh @ Kaka vs State Of Punjab on 15 December, 2008
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
Crl. Misc. No. M-24285 of 2008
Date of Decision: December 15, 2008
Iqbal Singh @ Kaka ... Petitioner
Versus
State of Punjab ...
Respondent
CORAM: HON'BLE MR. JUSTICE S.D. ANAND.
Present: Mr. N.S. Dadwal, Advocate,
for the petitioner.
Ms. Manjari Nehru Kaul, DAG, Punjab.
S.D. Anand, J.
The learned State counsel informs that the petitioner
had joined the investigation and that his person is not required by
the police.
In the light thereof, the order dated 23.09.2008 is made
absolute.
Disposed of accordingly.
December 15, 2008 ( S.D. Anand ) vkd Judge