High Court Punjab-Haryana High Court

Dhian Singh vs State Of Punjab on 19 November, 2009

Punjab-Haryana High Court
Dhian Singh vs State Of Punjab on 19 November, 2009
            IN THE HIGH COURT OF PUNJAB AND HARYANA
                      AT CHANDIGARH

                              Criminal Misc. No. M-30160 of 2009 (O/M).
                                 Date of Decision : November 19, 2009.

Dhian Singh
                                                              ...... Petitioner(s).

                                    Versus.

State of Punjab
                                                            ..... Respondent(s).

CORAM: HON’BLE MR. JUSTICE AUGUSTINE GEORGE MASIH.

Present:- Mr. Vishal Deep Goyal, Advocate,
for the petitioner(s).

Mr. A.S. Rai, A.A.G. Punjab,
for respondent-State.

AUGUSTINE GEORGE MASIH, J. (ORAL).

Counsel for the petitioner states that in compliance of the order

dated 29.10.2009, passed by this Court, the petitioner has joined the

investigation.

This fact is not disputed by counsel for respondent-State, on

instructions from A.S.I. Kuldeep Raj, Police Station Phillaur, District

Jalandhar. He further states that the petitioner is, as of now, not required for

the said purpose.

In view of the above, the order dated 29.10.2009 is hereby

confirmed. However, the petitioner shall be bound by the provisions of

Section 438 (2) Cr.P.C.

(AUGUSTINE GEORGE MASIH)
JUDGE
November 19, 2009.

sjks.