High Court Punjab-Haryana High Court

Gurbax Singh And Another vs State Of Haryana on 15 July, 2009

Punjab-Haryana High Court
Gurbax Singh And Another vs State Of Haryana on 15 July, 2009
      IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                      CHANDIGARH

                                  ****

CRM-M-10492 of 2009 (O&M)
DATE OF DECISION: 15.7.2009

****

Gurbax Singh and another . . . . Petitioners

VS.

State of Haryana . . . . Respondent

****

CORAM : HON’BLE MR.JUSTICE RAKESH KUMAR JAIN

****

Present: Mr.Sandeep Punchhi, Advocate for the petitioners.

Mr.Partap Singh, Sr. DAG, Haryana
for the State/respondent.

****

RAKESH KUMAR JAIN J.(ORAL)

Learned counsel for the petitioners submits that the

injury has been attributed to the petitioners is on the little finger of

the complainant. He further submits that pursuant to the order dated

29.04.2009, petitioners have joined the investigation.

Learned counsel for the State/respondent, on instructions

received from ASI Vijay Kumar, admits the fact as stated by the

counsel for the petitioners.

In view of the above, order dated 29.04.2009 is hereby

made absolute.

It is directed that the petitioners shall abide by the

conditions as envisaged by Section 438(2) Cr.P.C.

Petition is disposed of.




                                         (RAKESH KUMAR JAIN)
JULY 15, 2009                                JUDGE
vivek