Punjab-Haryana High Court
Jagdish Chander vs State Of Punjab on 4 December, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
Crl. Misc. No. M-28729 of 2009
Date of Decision: December 04, 2009.
Jagdish Chander ...Petitioner
Versus
State of Punjab ... Respondent
CORAM: HON'BLE MR. JUSTICE S.D. ANAND
Present : Mr. Happy Hans, Advocate, for
Mr. K.S.Sidhu, Advocate, for the petitioner.
Mr. Arshvinder Singh, DAG, Punjab.
***
S.D. Anand, J.
The learned State counsel, under instructions, informs that
the petitioner has joined the investigation and that his person is not
required by the Police for further investigation.
In the light thereof, the order dated 14.10.2009 is made
absolute.
Disposed of accordingly.
December 04, 2009 ( S.D. Anand ) vinod* Judge