Punjab-Haryana High Court
Sanjay vs State Of Haryana on 5 May, 2009
IN THE HIGH COURT OF PUNJAB & HARYANA AT CHANDIGARH
Crl.M. No. M-7573 of 2009
Date of decision : 5.5.2009.
...
Sanjay
................ Petitioner
vs.
State of Haryana
.................Respondent
Coram: Hon'ble Mr. Justice K.C. Puri
Present: Sh. Sarfraz Hussain, Advocate for
Sh.S.R. Malik, Advocate for the petitioner.
Sh. Ashok Kumar Jindal, Assistant Advocate General,
Haryana.
...
K.C. Puri, J. (Oral)
Learned State counsel, on instructions from ASI Narain Dutt,
has stated at the Bar that petitioner has joined the investigation and is
not required for further investigation.
So, the order dated 19.3.2009, passed by this Court is made
absolute.
( K.C. Puri )
5.5.2009. Judge
chugh