IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
****
CRM-M-16879 of 2009
DATE OF DECISION: 06.08.2009
****
Karnail Singh and others . . . . Petitioners
VS.
State of Punjab . . . . Respondent
****
CORAM : HON’BLE MR.JUSTICE RAKESH KUMAR JAIN
****
Present: Mr.Raj Kumar Gupta, Advocate for the petitioners.
Mr.Ranbir Singh Rawat, AAG, Punjab
for the respondent/State
****
RAKESH KUMAR JAIN J.(ORAL)
Learned counsel for the petitioners submits that
pursuant to the order dated 24.06.2009, petitioners have joined the
investigation.
Learned counsel for the State/respondent, on
instructions received from HC Amrik Singh, admits the fact as
stated by the counsel for the petitioners.
In view of the above, order dated 24.06.2009 is hereby
made absolute.
It is directed that the petitioners shall join the
investigation as and when required and shall abide by the
conditions as envisaged by Section 438(2) Cr.P.C.
Petition is disposed of.
(RAKESH KUMAR JAIN)
AUGUST 06, 2009 JUDGE
vivek