IN THE PUNJAB AND HARYANA HIGH COURT AT CHANDIGARH
Crl.M.Nos.32267,32268 & 32269 of 2009 and
Crl.M.No.M-15606 of 2009
Date of Decision: 14.7.2009
Joginder Singh
..Petitioner.
Vs.
State of Punjab
..Respondent.
CORAM: HON'BLE MR.JUSTICE RAKESH KUMAR JAIN
Present : Mr.S.P.S.Sidhu, Advocate for the petitioner.
Mr.Ranbir Singh Rawat, AAG Punjab for respondent.
RAKESH KUMAR JAIN, J. (Oral)
Crl.M.Nos.32267, 32268 and 32269 of 2009
Applications are allowed as prayed for.
Main Case
Counsel for the petitioner, inter alia, contends that both the
parties have suffered simple injuries in the scuffle. In terms of the order
passed by this Court dated 2.6.2009, injuries statement on the persons of the
petitioners has been placed on record by Crl.Misc. application No.32268 of
2008.
Counsel for the petitioner further submits that petitioners have
already joined the investigation. Counsel for the State accepts this statement
on instructions received from HC Baldev Singh.
In view of the above, order dated 2.6.2009 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) C r.P.C.
-2-
The petition is disposed of.
(Rakesh Kumar Jain)
14.7.2009 Judge
Meenu