High Court Punjab-Haryana High Court

Naresh Chand vs State Of Haryana on 11 December, 2008

Punjab-Haryana High Court
Naresh Chand vs State Of Haryana on 11 December, 2008
IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH

                         Criminal Misc. No.M-24392 of 2008
                         Date of decision : 11.12.2008

Naresh Chand                                                .....Petitioner

                         Versus
State of Haryana                                            ...Respondent

CORAM : HON'BLE MR. JUSTICE S. D. ANAND

Present:     Mr.Rohit Ahuja, Advocate for the petitioner.

             Mr. S.S. Mor, Senior Deputy Advocate General, Haryana.


S. D. ANAND, J.

The learned State counsel informs, under instructions from ASI

Mohinder Singh, 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 19.9.2008 is made

absolute.

Disposed of accordingly.

December 11, 2008                                    (S.D. ANAND)
Pka                                                      JUDGE