High Court Punjab-Haryana High Court

Satpal vs State Of Haryana And Another on 6 August, 2009

Punjab-Haryana High Court
Satpal vs State Of Haryana And Another on 6 August, 2009
        IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                        CHANDIGARH
                            ****

CRM-M-17076 of 2009 (O&M)
DATE OF DECISION: 06.08.2009

****

Satpal . . . . Petitioner

VS.

State of Haryana and another . . . . Respondents

****
CORAM : HON’BLE MR.JUSTICE RAKESH KUMAR JAIN

****

Present: Mr.R.S. Mamli, Advocate for the petitioner.

Mr.Amit Khatkar, AAG, Haryana
for the State/respondent.

****

RAKESH KUMAR JAIN J.(ORAL)

Learned counsel for the petitioner submits that

pursuant to the order dated 13.7.2009, petitioner has joined the

investigation.

Learned counsel for the State/respondent, on

instructions received from HC Bahadur Singh, admits the fact as

stated by the counsel for the petitioner.

In view of the above, order dated 13.7.2009 is hereby

made absolute.

It is directed that the petitioner shall join the

investigation as and when required and shall abide by the

conditions as envisaged by Section 438(2) Cr.P.C.

Petition is disposed of.




                                                (RAKESH KUMAR JAIN)
AUGUST 06, 2009                                         JUDGE
vivek