IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH
CRM-M No.12705 of 2009
Date of Decision: 10.8.2009
Balwinder Singh
....Petitioner.
Vs.
State of Haryana
..Respondent.
CORAM: HON’BLE MR.JUSTICE RAKESH KUMAR JAIN
Present : Mr.Tarundeep Kumar, Advocate for the petitioner.
Mr.Partap Singh, Sr.DAG Haryana.
Mr.Rajinder Goyal, Advocate for the complainant.
RAKESH KUMAR JAIN, J.(Oral)
Counsel for the petitioner submits that the petitioner has joined
the investigation. This fact is admitted by the counsel for the State, on
instructions received from ASI Phool Singh.
In view of the above, order dated 8.5.2009 is hereby made
absolute. He 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 stands disposed of.
(RAKESH KUMAR JAIN)
10.8.2009 JUDGE
Meenu