IN THE HIGH COURT OF PUNJAB & HARYANA AT
CHANDIGARH
Criminal Misc. No. M-22821 of 2009
Date of decision: August 19, 2009
Gurmail Singh -Petitioner
Versus
State of Punjab & another -Respondents
Coram Hon’ble Mr. Justice Rajan Gupta
Present: Mr. GS Sandhu, Advocate, for the petitioner.
Rajan Gupta, J.(Oral)
Only grievance of the petitioner is that FIR was registered on
20-4-2008. However, final report under Section 173 Cr.P.C. has not been
submitted so far. Counsel prays that a direction be issued for expeditious
completion of investigation.
Under the circumstances, it is directed that the police shall
endeavor to complete the investigation expeditiously and present report
under Section 173 Cr.P.C.
The petition stands disposed of. 2
[Rajan Gupta]
Judge
August 19, 2009.
‘ask’