High Court Punjab-Haryana High Court

Hc Om Parkash Handa vs State Of Punjab on 17 September, 2009

Punjab-Haryana High Court
Hc Om Parkash Handa vs State Of Punjab on 17 September, 2009
        IN THE HIGH COURT OF PUNJAB AND HARYANA
                     AT CHANDIGARH

                       Crl. Misc. No.M-21068 of 2009
                          Decided on : 17-09-2009

HC Om Parkash Handa
                                            ....Petitioner

                   VERSUS

State of Punjab
                                            ....Respondent

CORAM:- HON’BLE MR. JUSTICE MAHESH GROVER

Present:- Mr.M.S.Sidhu, Advocate for the petitioner.

Mr. B.B.S.Teji, AAG, Punjab

MAHESH GROVER, J

Pursuant to the order dated 4.8.2009, the petitioner has joined

the investigation and it has also been stated before this Court that recovery

of the entire amount which was said to be embezzled in use of diesel etc

has been effected, which facts have not been controverted by the learned

counsel for the State on instructions from SI Jalour Singh.

Having regard to the fact that petitioner has joined investigation

and recovery has also been made from him, the present petition is allowed

and interim directions dated 4.8.2009 are hereby made absolute, however,

subject to the condition that he continues to comply with the provisions of

Section 438(2)Cr.P.C

September 17 , 2009 (Mahesh Grover)
rekha Judge