Punjab-Haryana High Court
Dalbir Singh vs State Of Punjab on 23 September, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
Crl.Misc.No.M-20968 of 2009 (O&M)
Date of decision : 23.9.2009
Dalbir Singh
....Petitioner
Versus
State of Punjab
...Respondent
CORAM : HON'BLE MR.JUSTICE MAHESH GROVER
....
Present: Mr.R.S.Bains, Advocate
for the petitioner.
Mr.B.B.S.Teji, AAG, Punjab
for the State.
....
MAHESH GROVER, J.
Pursuant to the orders dated 3.8.2009 the petitioner has
since joined the investigation to the satisfaction of the Investigating
officer which fact has not been controverted by the learned counsel
appearing for the State on instructions from ASI Jarnail singh.
Having regard to the aforesaid fact that the petitioner has
since joined the investigation to the satisfaction of the Investigating
officer, the present petition is allowed and the interim directions dated
3.8.2009 are hereby made absolute till the filing of the challan subject
to the condition that the petitioner continues to comply with the
provisions of Section 438(2) Cr.P.C.
23.9.2009 (MAHESH GROVER)
JUDGE
dss