In the High Court for the States of Punjab and Haryana at Chandigarh.
CRM.M-1282 of 2009 (O&M)
Decided on August 06,2009.
Karnail Singh -- Petitioner
vs.
State of Punjab and others --Respondents.
CORAM: HON’BLE MR.JUSTICE RAKESH KUMAR JAIN
Present: Mr.S.K.Sharma Budhladawale,Advocate,for the petitioner
Mr.K.D.Sachdeva,Addl.A.G.Punjab.
Rakesh Kumar Jain, J: (Oral)
Learned counsel for the petitioner submits that in terms of
the order dated 16.1.2009, passed by this Court, the petitioner has
joined the investigation. He further submits that challan has also been
presented and the case is now fixed before the trrial Court for evidence
on 2.9.2009.
In view of the above, order dated 16.1.2009 is made
absolute. The petitioner shall, however, keep on joining the
investigation as and when required and shall abide by the provisions of
Section 438 (2) Cr.P.C.
The petition is disposed of.
Aug 06,2009 (Rakesh Kumar Jain) RR Judge