IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH
Criminal Misc. No. M-23361 of 2009 (O&M)
Date of decision: 4.9.2009
Paramjit Singh
.. Petitioner
v.
State of Punjab
.. Respondent
CORAM: HON'BLE MR. JUSTICE RAJESH BINDAL
Present: Mr. Sanjiv Gupta, Advocate for the petitioner.
Mr. Mehardeep Singh, Deputy Advocate General, Punjab.
..
Rajesh Bindal J.
The petitioner in the present case is not named in the FIR, even
though his identity was well known to the complainant party even before
registration of the FIR and it was submitted that he was incharge and running the
affairs of the petrol pump for the last 2-3 years.
Considering the fact that the name of the petitioner was not
mentioned in the FIR and also that he has already joined the investigation, the
interim order passed by this court on 25.8.2009 is made absolute.
The petition stands disposed of.
(Rajesh Bindal)
Judge
4.9.2009
mk