IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
****
CRM-M-8824 of 2009 (O&M)
DATE OF DECISION: 11.08.2009
****
Pardeep Kumar . . . . Petitioner
VS.
State of Punjab . . . . Respondent
****
CORAM : HON’BLE MR.JUSTICE RAKESH KUMAR JAIN
****
Present: Mr.Pankaj Mulwani, Advocate for the petitioner.
Mr.K.D. Sachdeva, Addl. A.G. Punjab
for the respondent/State.
Mr.Harsh Kinra, Advocate for the complainant.
****
RAKESH KUMAR JAIN J.(ORAL)
Learned counsel for the petitioner submits that
pursuant to the order dated 30.3.2009, petitioner has joined the
investigation.
Learned counsel for the State/respondent, on
instructions received from ASI Jeevan Singh, admits the fact as
stated by the counsel for the petitioner.
In view of the above, order dated 30.3.2009 is hereby
made absolute.
It is directed that the petitioner shall join the
investigation as and when required and shall abide by the
conditions as envisaged by Section 438(2) Cr.P.C.
Petition is disposed of.
(RAKESH KUMAR JAIN)
AUGUST 11, 2009 JUDGE
vivek