In the High Court for the States of Pun jab and Haryana at Chandigarh.
CRM.M-15970 of 2009
Decided on July 03,2009.
Sukhdeep Kaur Sarpanch and others -- Petitioners
vs.
State of Punjab --Respondent.
Present: Mr.P.S.Brar, Advocate,for the petitioners
Mrs.Rajni Gupta,Addl.A.G.Punjab.
Rakesh Kumar jain, J: (Oral)
Learned counsel for the petitioners submits that the
petitioners have deposited the entire amount of pension. Even otherwise,
the offence is based upon document which are in possession of Social
welfare Department. He further submits that pursuant to the order dated
05.6.2009, the petitioners have joined the investigation. This fact is
admitted by learned State Counsel on instructions from ASI Iqbal Singh.
In view of the above, the order dated 05.6.2009 is made
absolute. The petitioners shall, however, keep on abiding the provisions of
Section 438 (2) Cr.P.C.
The petition is disposed of.
July 03,2009 (Rakesh Kumar Jain) RR Judge