Punjab-Haryana High Court
Iqbal Singh vs State Of Punjab on 3 October, 2008
IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH
Criminal Misc. No.M-19535 of 2008
Date of decision : 3.10.2008
Iqbal Singh .....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, Deputy Advocate General, Punjab.
S. D. ANAND, J.
The learned State counsel informs, that the petitioner has
joined the investigation.
In the light thereof, the order dated 5.8.2008 is made absolute.
Disposed of accordingly.
October 03, 2008 (S. D. ANAND) Pka JUDGE
Note: Whether to be referred to Reporter: Yes/No