High Court Punjab-Haryana High Court

Surender vs State Of Haryana on 16 February, 2009

Punjab-Haryana High Court
Surender vs State Of Haryana on 16 February, 2009
      IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                      CHANDIGARH


                                    CRM No.M 4026 of 2009
                                    Date of decision: 16.02.2009

Surender

                                                             ...Petitioner

                   Versus

State of Haryana
                                                          ...Respondent

CORAM: HON'BLE MR.JUSTICE HARBANS LAL

Present:    Mr.Ashish Gupta, Advocate for
            Mr.Vikram Singh, Advocate for
            for the petitioner.

            Mr.Tarunveer Vashist, Addl. A.G., Haryana


                        ***
Harbans Lal, J.

On instructions from Leela Ram, Sub Inspector, learned

State Counsel informs that the petitioner, in compliance with the

order dated 13.02.09, vide which he was admitted to interim

anticipatory bail by this Court, has joined the investigations.

The order dated 13.02.09 is made absolute.

Disposed of accordingly.

February 16, 2009                                     (Harbans Lal)
amrit                                                   Judge