High Court Punjab-Haryana High Court

Sukhwinder Pal And Another vs State Of Punjab on 12 August, 2009

Punjab-Haryana High Court
Sukhwinder Pal And Another vs State Of Punjab on 12 August, 2009
        IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                        CHANDIGARH
                            ****

CRM-M-16946 of 2009
DATE OF DECISION: 12.08.2009

****

Sukhwinder Pal and another . . . . Petitioners

VS.

State of Punjab . . . . Respondent

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

****

Present: Mr.J.B.S Gill, Advocate for the petitioners.

Mr.K.D. Sachdeva, Addl. A.G. Punjab
for the respondent/State.

Mr.Raminder Jit Singh, Advocate for the complainant.

****

RAKESH KUMAR JAIN J.(ORAL)

Learned counsel for the petitioners submits that

pursuant to the order dated 25.6.2009, petitioners have joined the

investigation.

Learned counsel for the State/respondent, on

instructions received from HC Kulwinder Singh, admits the fact as

stated by the counsel for the petitioners.

In view of the above, order dated 25.6.2009 is hereby

made absolute.

It is directed that the petitioners 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 12, 2009                                             JUDGE
vivek