In the High Court for the States of Punjab and Haryana at Chandigarh.
CRM.M-13935 of 2009
Decided on July 22,2009.
Robin Goel -- Petitioner
vs.
State of Punjab ---Respondent.
Present: Mr.S.S.Swaich, Advocate,for the petitioner
Mrs.Rajni Gupta, Addl.A.G, Punjab.
Rakesh Kumar Jain, J: (Oral)
Learned counsel for the petitioner submits that pursuant to the
order dated 20.5.2009 passed by this Court, the petitioner has joined the
investigation. This fact is accepted by the learned State Counsel on
instructions from Head Constable Nazir Singh.
Be that as it may, order dated 20.5.2009 is made absolute.
The petitioner shall, however, keep on joining the investigation as and when
called and shall abide by the provisions of Section 438 (2) Cr.P.C.
The petition is disposed of.
July 22,2009 (Rakesh Kumar Jain) RR Judge