Punjab-Haryana High Court
Neena vs State Of Haryana on 12 October, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
Crl. Misc. No. M-27478 of 2009
Date of Decision: October 12, 2009
Neena ...Petitioner
Versus
State of Haryana ... Respondent
CORAM: HON'BLE MR. JUSTICE S.D. ANAND
Present : Mr. Parminder Singh, Advocate, for the petitioner.
Mr. S.S. Pattar, Sr. DAG, Haryana.
***
S.D. Anand, J.
The learned State counsel, under instructions, informs
that the petitioner has joined the investigation and that her person
is not required by the Police.
In the light thereof, the order dated 29.09.2009 is
made absolute.
Disposed of accordingly.
October 12, 2009 ( S.D. Anand ) vinod Judge