High Court Punjab-Haryana High Court

Tarsem Singh vs State Of Punjab on 28 July, 2009

Punjab-Haryana High Court
Tarsem Singh vs State Of Punjab on 28 July, 2009
IN THE HIGH COURT FOR THE STATES OF PUNJAB AND HARYANA
                    AT CHANDIGARH

                                                Crl.Misc.No.M-11873 of 2009
                                                Date of decision : 28.7..2009
Tarsem Singh
                                                                  ... Petitioner
                                    Versus
State of Punjab
                                                                ...Respondent

CORAM : HON'BLE MR.JUSTICE RAKESH KUMAR JAIN

Present:     Mr.B.S.Sidhu, Advocate for the petitioner.
             Mrs.Rajni Gupta, Additional Advocate General, Punjab.


Rakesh Kumar Jain, J. (Oral)

Learned counsel for the petitioner submits that the petitioner has

joined the investigation.

Learned State counsel admits this fact on the basis of information

received from ASI, Balbir Singh and also states that the case has been

recommended for cancellation of the FIR.

In view the above, order dated 1.5.2009 passed by this Court is

made absolute. The petitioner shall, however, keep on joining the investigation

as and when called and shall abide by the provisions of Section 438 (2) Cr.P.C.

[ Rakesh Kumar Jain ]
Judge
28.07.2009

sd