IN THE HIGH COURT OF PUNJAB & HARYANA AT CHANDIGARH
Criminal Misc. No. M-25652 of 2009
Date of decision : October 29, 2009
Nek Chand alias Nek Raj ....Petitioner
versus
State of Punjab
....Respondent
Coram: Hon'ble Mr. Justice L.N. Mittal
Present : Mr. Ritesh Pandey, Advocate, for the petitioner
Mr. Gaurav Garg Dhuriwala, AAG Punjab with
Mr. RS Manhas, Advocate, for the complainant
L.N. Mittal, J. (Oral)
Learned State counsel, on instructions from SI Pal Chand,
states that the petitioner has since joined the investigation pursuant to
interim order of this Court. It is also stated that only simple injury with
lathi is attributed to the petitioner.
In view of the aforesaid but without commenting anything on
merits, the interim order dated 14.9.2009 is made absolute. The instant
order shall remain effective till one month after the filing of charge sheet by
the police or till decision of regular bail petition of the petitioner, whichever
is earlier.
The petition is disposed of accordingly.
( L.N. Mittal )
October 29, 2009 Judge
'dalbir'