IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
****
CRM-M-16664 of 2009 (O&M)
DATE OF DECISION: 08.07.2009
****
Sankalp Thapar . . . . Petitioner
VS.
Union Territory, Chandigarh . . . . Respondent
****
CORAM : HON’BLE MR.JUSTICE RAKESH KUMAR JAIN
****
Present: Mr.Anuj Raura, Advocate for the petitioner.
Mr.Jasmandeep, Advocate for U.T. Chandigarh.
****
RAKESH KUMAR JAIN J.(ORAL)
Learned counsel for the petitioner submits that on
2.7.2009 one Laptop make HCL was got recovered during his
investigation and prior to that on 8.6.2009 some gold ornaments
were also got recovered by the parents. This fact is evident from
the record of the prosecution.
Learned counsel for the U.T. Chandigarh submits that
some more gold ornaments are yet to be recovered form the
petitioner.
Be that as it may, without commenting on the merits of
the case, the order dated 18.6.2009 is hereby made absolute.
It is directed that the petitioner shall join the
investigation as and when required and shall abide by the
conditions as envisaged by Section 438(2) Cr.P.C.
Petition disposed of.
(RAKESH KUMAR JAIN)
JULY 08, 2009 JUDGE
vivek