High Court Punjab-Haryana High Court

Darshan Singh vs State Of Punjab on 23 July, 2009

Punjab-Haryana High Court
Darshan Singh vs State Of Punjab on 23 July, 2009
     IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                     CHANDIGARH

                                   ****

CRM-M-6462 of 2009 (O&M)
DATE OF DECISION: 23.7.2009

****

Darshan Singh . . . . Petitioner

VS.

State of Punjab . . . . Respondent

****

CORAM : HON’BLE MR.JUSTICE RAKESH KUMAR JAIN
****

Present: Mr.G.S. Goraya, Advocate for the petitioner.

Ms.Rajni Gupta, Addl. A.G. Punjab
for the State/respondent.

****

RAKESH KUMAR JAIN J.(ORAL)

Learned counsel for the petitioner submits that

pursuant to the order dated 27.04.2009, petitioner has joined the

investigation.

Learned counsel for the State/respondent, on

instructions received from ASI Pavitar Singh, admits that the

petitioner has joined the investigation and nothing is to be

recovered form the petitioner.

In view of the above, order dated 27.04.2009 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)
JULY 23, 2009                                       JUDGE
vivek