IN THE HIGH COURT OF PUNJAB & HARYANA AT
CHANDIGARH
Crl. Misc. NO.M-32469 of 2008
DATE OF DECISION: 10.02.2009
Rakesh Kumar
...PETITIONER
VS.
State of Punjab
...RESPONDENT
CORAM: HON’BLE MR. JUSTICE MOHINDER PAL
PRESENT: Mr.B.S.Bhalla, Advocate
for the petitioner.
Mr.Sudhir Nehra, Additional Advocate General, Punjab
for the State-respondent.
MOHINDER PAL, J.(Oral)
In pursuance of order dated 10.12.2008, learned State
counsel on the basis of information received from Head Constable-Gulzar
Singh has stated that the petitioner has joined the investigation.
Accordingly, order passed on 10.12.2008 is made
absolute.
The present petition stands disposed of.
February 10, 2009 ( MOHINDER PAL )
jt JUDGE