IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH
Crl.M.No.M-17387 of 2009 (O&M)
Date of Decision: 13.7.2009
Gurcharan Singh
....Petitioner.
Vs.
State of Punjab
..Respondent.
CORAM: HON’BLE MR.JUSTICE RAKESH KUMAR JAIN
Present : Mr.Surinder Garg, Advocate for the petitioner.
Mr.A.P.S.Mann, Sr.DAG Punjab.
RAKESH KUMAR JAIN, J.(Oral)
Counsel for the petitioner submits that FIR is registered after 8
days of the occurrence. He further submits that the petitioner has joined the
investigation pursuant to the order passed by this Court dated 3.7.2009.
Counsel for the State admits, on instructions received from
ASI Banta Singh that the petitioner has joined the investigation and a
Gandasa has been recovered from him.
In view of the above, without commenting on the merits of the
case, order dated 3.7.2009 is made absolute. The petitioner shall keep on
joining the investigation as and when called for. He shall also abide by the
provisions of Section 438(2) Cr.P.C.
The petition is disposed of.
(RAKESH KUMAR JAIN)
13.7.2009 JUDGE
Meenu