IN THE PUNJAB & HARYANA HIGH COURT AT CHANDIGARH
Crl Misc 6606-M of 2008
DECIDED ON:14-01-2009
Harnek Singh
....Petitioner
versus
State of Punjab & another
....Respondents
CORAM : HON'BLE MR.JUSTICE K.C.PURI
Present: Shri A.K.Khunger, Advocate, for the petitioner
Shri K.S.Pannu, AAG, Punjab
Shri Samir Sachdev, Advocate, for respondents 2 and 3
K.C.PURI, J (ORAL)
Learned counsel for the parties have agreed to the proposition
that impugned order dated 3-8-2007 passed by the learned Chief Judicial
Magistrate, Muktsar be set aside and in view of Mohd.Shafi versus Mohd.
Rafiz and another 2007(2) RCR (Crl) 762 application under section 319
Cr.P.C. Be heard after cross examination of Harnek Singh and Babaljit
Singh and examination of doctor regarding injuries. So, in these
circumstances, order dated 3-8-2007 is set aside. Parties are directed to
appear before the learned trial Court. The trial Court shall complete the
cross examination of Harnek Singh and Babaljit Singh and shall record the
statement of the doctor and thereafter application under section 319
Cr.P.C. Shall be decided on merits.
Disposed of.
Sd/-
{K.C.Puri}
Judge
mandeepkr