High Court Punjab-Haryana High Court

Jaswinder Singh vs State Of Punjab And Others on 9 July, 2008

Punjab-Haryana High Court
Jaswinder Singh vs State Of Punjab And Others on 9 July, 2008
      IN THE HIGH COURT OF PUNJAB AND HARYANA
                   AT CHANDIGARH
                   ****

Criminal Misc. No. M-15482 of 2008 (O&M)
Date of Decision:09.07.2008

Jaswinder Singh
…..Petitioner
Vs.

State of Punjab and others
…..Respondents

CORAM:- HON’BLE MR. JUSTICE RAJESH BINDAL

Present:- Mr. Abhishek Sharma, Advocate for the petitioner.

Mr. Anter Singh Brar, DAG, Punjab.

****
RAJESH BINDAL J.

Learned State Counsel, on instructions from ASI Surdev Singh,
submits that on investigation, no case was registered against the petitioner,
no inquiry is pending against him and he is not required as such.

In view of the above statement, the present petition is dismissed
as infructuous.





July 09, 2008                                   ( RAJESH BINDAL )
renu                                                   JUDGE