High Court Punjab-Haryana High Court

Present: Ms.G.K.Mann vs Unknown on 7 January, 2009

Punjab-Haryana High Court
Present: Ms.G.K.Mann vs Unknown on 7 January, 2009
                        Crl Misc 30321-M of 2008



Present:    Ms.G.K.Mann, Advocate, for the petitioners

            Shri P.S.Bajwa, AAG, Punjab



            State counsel on instructions from Surjit Singh, ASI states that

petitioners have joined the investigation and are not required for further

interrogation. They were not having any weapon at the time of occurrence.

            So, order dated 19-11-2008 is made absolute.

                                                 Sd/-

                                                 {K.C.Puri}
mandeepkr                                        Judge
7-01-2009