High Court Punjab-Haryana High Court

Harbans Singh vs State Of Punjab on 19 November, 2009

Punjab-Haryana High Court
Harbans Singh vs State Of Punjab on 19 November, 2009
            IN THE HIGH COURT OF PUNJAB AND HARYANA
                      AT CHANDIGARH

                             Criminal Misc. No. M-28781 of 2009 (O/M).
                                Date of Decision : November 19, 2009.

Harbans Singh
                                                            ...... Petitioner(s).

                                   Versus.

State of Punjab
                                                           ..... Respondent(s).

CORAM: HON’BLE MR. JUSTICE AUGUSTINE GEORGE MASIH.

Present:- Dr. Puneet Kaur Sekhon, Advocate,
for the petitioner.

Mr. A.S. Rai, A.A.G. Punjab,
for respondent-State.

AUGUSTINE GEORGE MASIH, J. (ORAL).

Counsel for the petitioner states that in compliance of the order

dated 23.10.2009, passed by this Court, the petitioner has joined the

investigation.

This fact is not disputed by counsel for respondent-State, on

instructions from A.S.I. Randhir Singh, Police Station Ghuman, Batala,

District Gurdaspur. He further states that the petitioner is, as of now, not

required for the said purpose.

In view of the above, the order dated 23.10.2009 is hereby

confirmed. However, the petitioner shall be bound by the provisions of

Section 438 (2) Cr.P.C.

(AUGUSTINE GEORGE MASIH)
JUDGE
November 19, 2009.

sjks.