IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH
Criminal Misc. No. M-28449 of 2009 (O/M).
Date of Decision : November 04, 2009.
Gurdeep
...... Petitioner(s).
Versus.
State of Punjab ..... Respondent(s).
CORAM: HON’BLE MR. JUSTICE AUGUSTINE GEORGE MASIH.
Present:- Mr. Sanjeev K. Virk, Advocate,
for the petitioner(s).
Mr. Aman Deep Singh Rai, A.A.G. Punjab,
for respondent-State.
AUGUSTINE GEORGE MASIH, J. (ORAL).
Counsel for respondent-State, on instructions from A.S.I. Daleep
Singh, Police Station Sadar, Phagwara, states, that the petitioner had joined
the investigation and is not required for the said purpose.
In view of the above, order dated 12.10.2009 is hereby
confirmed. However, the petitioner shall be bound by the provisions of
Section 438 (2) Cr.P.C.
(AUGUSTINE GEORGE MASIH)
JUDGE
November 04, 2009.
sjks.