IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH
Criminal Misc. No. M-29713 of 2009 (O/M).
Date of Decision : November 18, 2009.
Sukhdeep Singh
...... Petitioner(s).
Versus.
State of Punjab ..... Respondent(s).
CORAM: HON’BLE MR. JUSTICE AUGUSTINE GEORGE MASIH.
Present:- Mr. Vivek Salathia, Advocate,
for the petitioner .
Mr. A.S. Rai, A.A.G. Punjab,
for respondent-State.
AUGUSTINE GEORGE MASIH, J. (ORAL).
Counsel for the petitioner states that in compliance of order
dated 23.10.2009, passed by this Court, the petitioner has joined the
investigation.
Counsel for respondent-State, on instructions from A.S.I.
Bhagwan Singh, Police Station Islamabad, District Amritsar, does not dispute
this fact. He states that the petitioner is, as of now, not required for the said
purpose.
In view of the above, the order dated 23.10.2009, is hereby
confirmed. However, the petitioner shall be bound by the provisions of
Section 438 (2) Cr.P.C.
(AUGUSTINE GEORGE MASIH)
JUDGE
November 18, 2009.
sjks.