High Court Punjab-Haryana High Court

Babu Ram And Another vs State Of Punjab on 24 July, 2009

Punjab-Haryana High Court
Babu Ram And Another vs State Of Punjab on 24 July, 2009
IN THE PUNJAB AND HARYANA HIGH COURT AT CHANDIGARH

                                      Crl.M.No.M-11404 of 2009 (O&M)

                                      Date of Decision: 24.7.2009

Babu Ram and another
                                                  ..Petitioners.

Vs.

State of Punjab
                                                  ..Respondent.


CORAM: HON'BLE MR.JUSTICE RAKESH KUMAR JAIN


Present :   Mr.R.K.Girdhar, Advocate for the petitioners.

            Ms.Rajni Gupta, Addl.AG Punjab.

RAKESH KUMAR JAIN, J. (Oral)

Counsel for the petitioners submits that in terms of the order

passed by this Court dated 29.4.2009, the petitioners have joined the

investigation. This fact is admitted by the counsel for the State, on

instructions received from ASI Kabul Singh.

In view of the above, order dated 29.4.2009 is hereby made

absolute. The petitioners shall keep on joining the 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)
24.7.2009                                        Judge
Meenu