Punjab-Haryana High Court
Vikram Singh vs State Of Haryana on 16 July, 2009
In the High Court for the States of Punjab and Haryana at Chandigarh.
CRM.M-11974 of 2009
Decided on July 16,2009.
Vikram Singh --Petitioner
vs.
State of Haryana --Respondent.
Present: Mr.N.S.Shekhawat, Advocate, for the petitioner
Mr.Partap Singh, Sr.DAG,Haryana.
Rakesh Kumar Jain, J: (Oral)
Learned counsel for the petitioner submits that pursuant to the
order dated 06.5.2009, the petitioner has already joined the investigation.
This fact is admitted by learned State Counsel on instructions from Baldev
Singh, ASI.
In view of the above, the order dated 06.5.2009 is made
absolute. The petitioner shall keep on joining the investigation as and when
called and shall abide by the provisions of Section 438 (2) Cr.P.C.
The petition is disposed of.
July 16,2009 (Rakesh Kumar Jain) RR Judge