High Court Punjab-Haryana High Court

Lala Ram vs State Of Haryana on 30 July, 2009

Punjab-Haryana High Court
Lala Ram vs State Of Haryana on 30 July, 2009
In the High Court for the States of Punjab and Haryana at Chandigarh.


             CRM.M-16802 of 2009
             Decided on July 30,2009.


Lala Ram                                       -- Petitioner

                   vs.
State of Haryana                               --Respondent.

Present: Mr.Sandeep Gahlawat, Advocate, for the petitioner

Mr.Amit Khatkar,AAG,Haryana.

Rakesh Kumar Jain, J: (Oral)

Learned counsel for the petitioner, inter-alia contends that the

petitioner is an illiterate person who has not usurped the amount of

pension but was responsible in its distribution. As soon as he came to

know that some amount of pension has been withdrawn from the

government in the name of dead persons, the same was deposited with

interest. All that has been done before the present FIR could be registered.

Learned counsel for the petitioner further submits that in terms

of the order dated 03.7.2009, passed by this Court, the petitioner has joined

the investigation. This fact is admitted by learned State Counsel on

instructions received from ASI Krishan Singh.

In view of the above, the order dated 03.7.2009 is made

absolute. The petitioner shall, however, keep on joining the investigation as

and when required and shall abide by the provisions of Section 438 (2)

Cr.P.C.

The petition is disposed of.

July 30,2009                                       (Rakesh Kumar Jain)
RR                                                         Judge