High Court Punjab-Haryana High Court

Palwinder Singh vs The State Of Punjab on 23 October, 2009

Punjab-Haryana High Court
Palwinder Singh vs The State Of Punjab on 23 October, 2009
        IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                        CHANDIGARH
                            ****

CRM-M-25051 of 2009
DATE OF DECISION:23.10.2009
****

Palwinder Singh . . . . Petitioner

VS.

The State of Punjab . . . . Respondent

****
CORAM : HON’BLE MR.JUSTICE RAKESH KUMAR JAIN
****

Present: Mr.B.S. Jaswal, Advocate for the petitioners.

Ms.Rajni Gupta, Addl. A.G. Punjab
for the State/respondent.

****

RAKESH KUMAR JAIN J. (ORAL)

Learned counsel for the petitioner submits that

pursuant to the order dated 22.9.2009, petitioner has joined the

investigation.

Learned counsel for the State/respondent, on

instructions received from ASI Lakhwinder Singh, admits that

petitioner has joined the investigation.

It is also stated by learned counsel for the petitioner

that petitioner was earlier suspended and now he has been

reinstated.

In view of the above, order dated 22.9.2009 is hereby

made absolute.

It is directed that the petitioner shall join the

investigation as and when called and shall abide by the conditions

as envisaged by Section 438(2) Cr.P.C.

Petition is disposed of.


                                                  (RAKESH KUMAR JAIN)
OCTOBER 23, 2009                                          JUDGE
vivek