High Court Punjab-Haryana High Court

Tajinder Gaba vs State Of Haryana on 6 February, 2009

Punjab-Haryana High Court
Tajinder Gaba vs State Of Haryana on 6 February, 2009
        In the High Court of Punjab and Haryana at Chandigarh

                   CRM No. M-34623 of 2008
                   Decided on:- 06.02.2009

Tajinder Gaba                               .....Petitioner

                             Versus

State of Haryana                            .....Respondent

Coram Hon’ble Mr. Justice K. C. Puri

Present Ms. Sangeeta Dubey, Advocate
for the petitioner.

Mr. Ashok Kumar Jindal, AAG, Haryana.

K. C. Puri,J (Oral)
Learned State counsel on instructions from SI OM Pal
stated at bar that the petitioner has joined investigation and is not required
for further interrogation.

So, the order dated 6.1.2009, is hereby made absolute.


February 06, 2009                                             ( K. C. Puri )
mamta                                                              Judge