Punjab-Haryana High Court
Rajinder Kumar vs The State Of Punjab on 25 February, 2009
      IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                     CHANDIGARH
                                       CRM No.M 2223 of 2009
                                       Date of decision: 25.02.2009
Rajinder Kumar
                                                                 ...Petitioner
                   Versus
The State of Punjab
                                                               ...Respondent
CORAM: HON'BLE MR.JUSTICE HARBANS LAL
Present:    Mr.BS Jaswal, Advocate for
            for the petitioner.
            Mr.Gaurav Garg Dhuriwala, AAG, Punjab.
                         ***
Harbans Lal J.
On instructions from Nirwal Singh, Assistant Sub Inspector,
learned State Counsel informs that the petitioner, in compliance with the
order dated 29.01.09, vide which he was admitted to interim bail by this
Court, has joined the investigation.
The order dated 29.01.09 is made absolute.
Disposed of accordingly.
February 25, 2009 (Harbans Lal) amrit Judge