High Court Punjab-Haryana High Court

Subhash Chand vs State Of Haryana on 1 December, 2009

Punjab-Haryana High Court
Subhash Chand vs State Of Haryana on 1 December, 2009
   IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                   CHANDIGARH


                             Crl. Misc. No. M-28960 of 2009

                        Date of Decision: December 01, 2009


Subhash Chand

                                                   ... Petitioner

                            Versus

State of Haryana

                                                 ... Respondent


CORAM: HON'BLE MR. JUSTICE S.D. ANAND.

Present:   Mr. Abhishek Sethi, Advocate,
           for the petitioner.

           Mrs. Neena Madan, Addl. A.G., Haryana.

S.D. Anand, J. (Oral)

The learned State counsel informs that the

petitioner had joined the investigation and that his person is

no longer required by the police for any custodial purpose.

In the light thereof, the order dated 15.10.2009 is

made absolute.

Disposed of accordingly.


December 01, 2009                               ( S.D. Anand )
vkd                                                    Judge