IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH
Crl.M.No.M-14586 of 2009 (O&M)
Date of Decision: 8.7.2009
Harchand Singh and another
....Petitioners.
Vs.
State of Punjab
..Respondent.
CORAM: HON’BLE MR.JUSTICE RAKESH KUMAR JAIN
Present : Mr.J.S.Thind, Advocate for the petitioners.
Mr.K.D.Sachdeva, Addl.AG Punjab.
RAKESH KUMAR JAIN, J.(Oral)
Counsel for the petitioners submits that only slap blow is
attributed to the petitioners. This fact is admitted by the counsel for the
State. Counsel for the petitioners further submits that pursuant to the
order dated 26.5.2009, the petitioners have joined investigation. This fact
is admitted by the counsel for the State on instructions received from HC
Shamsher Singh.
Without commenting on the merits of the case, order dated
26.5.2009 is made absolute. The petitioners shall keep on joining
investigation as and when called for. They shall also abide by the
provisions of Section 438(2) Cr.P.C.
The petition is disposed of.
(RAKESH KUMAR JAIN)
8.7.2009 JUDGE
Meenu