High Court Punjab-Haryana High Court

Vinod vs State Of Haryana on 6 August, 2009

Punjab-Haryana High Court
Vinod vs State Of Haryana on 6 August, 2009
        IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                       CHANDIGARH


                                         CRM No. M-9830 of 2009
                                         Date of decision: 06.08.2009


Vinod
                                                              ..... Petitioner

                               VERSUS

State of Haryana
                                                              .... Respondent


CORAM:HON'BLE MR.JUSTICE HARBANS LAL.

Present: Mr.N.K.Manchanda, Advocate,
         for Mr.B.S.Tewatia, Advocate,
         for the petitioner.

          Mr. Amit Kaushik, AAG, Haryana.


                    ***

HARBANS LAL, J. (ORAL)

On instructions from ASI Raj Kumar, the learned State counsel

informs that the petitioner, in compliance with the order dated 12.05.2009,

vide which he was admitted to interim anticipatory bail by this Court, has

joined the investigation and he is not required for further interrogation.

Accordingly, the order dated 12.05.2009 is made absolute.

Petition stands disposed of.

(HARBANS LAL)
JUDGE
August 06, 2009
shamsher