Punjab-Haryana High Court
Gurmit Singh vs State Of Punjab on 25 August, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH
CRM-M 16844 of 2009
Date of Decision: 25.8.2009
Gurmit Singh
....Petitioner.
Vs.
State of Punjab
..Respondent.
CORAM: HON’BLE MR.JUSTICE RAKESH KUMAR JAIN
Present : Mr.Gautam Dutt, Advocate for the petitioner.
Mr.Ranbir Singh Rawat, AAG Punjab for the State/respondent.
RAKESH KUMAR JAIN, J.(Oral)
Counsel for the petitioner submits that the petitioner has joined
the investigation. This fact is admitted by the counsel for the State, on
instructions received from HC Satwinder Singh.
In view of the above, order dated 23.6.2009 is hereby made
absolute. The petitioner shall keep on joining the investigation as and when
called for. He shall also abide by the provisions of Section 438(2) Cr.P.C.
The petition is disposed of.
(RAKESH KUMAR JAIN)
25.8.2009 JUDGE
Meenu