IN THE HIGH COURT OF PUNJAB & HARYANA AT
CHANDIGARH
Crl. Misc. No. M-34044 of 2008
Date of decision: February 5, 2009
Kuldip Singh & another -Petitioners
Versus
State of Punjab -Respondent
Coram Hon’ble Mr. Justice Rajan Gupta
Present: Mr. DS Virk, Advocate, for the petitioners.
Mr. Shilesh Gupta, DAG, Punjab.
Rajan Gupta,J.(Oral)
Counsel for the petitioners submits that pursuant to order
dated 24-12-2008, the petitioners have already joined the
investigation. According to the counsel, the petitioners were not
named in the FIR. Their names figured only later on, during the
investigation. Apart from this, no injury suffered by the injured
persons has been declared as dangerous to life.
Counsel for the State (on instructions from ASI Ved
Parkash, who is present in Court) does not dispute this factual
position.
In view of the above, interim order dated 24-12-2008 is
hereby made absolute.
The petition stands disposed of.
[Rajan Gupta]
Judge
February 5, 2009.
‘ask’