High Court Punjab-Haryana High Court

Joga Singh vs State Of Punjab on 20 July, 2009

Punjab-Haryana High Court
Joga Singh vs State Of Punjab on 20 July, 2009
     IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                     CHANDIGARH

                                ****

CRM-M-12249 of 2009 (O&M)
DATE OF DECISION: 20.07.2009

****

Joga Singh . . . . Petitioner

VS.

State of Punjab . . . . Respondent

****

CORAM : HON’BLE MR.JUSTICE RAKESH KUMAR JAIN

****

Present: Mr.Mohd. Yousaf, Advocate for the petitioner.

Ms.Rajni Gupta, Addl. A.G. Punjab
for the State/respondent.

****

RAKESH KUMAR JAIN J.(ORAL)

Learned counsel for the State admits that the challan

has already been filed.

In view of the above, order dated 19.5.2009 is hereby

made absolute.

It is directed that the petitioner shall abide by the

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

Petition is disposed of.




                                       (RAKESH KUMAR JAIN)
JULY 20, 2009                              JUDGE
vivek