Punjab-Haryana High Court
Ajit Singh Nambardar vs State Of Punjab on 30 July, 2009
IN THE PUNJAB AND HARYANA HIGH COURT AT CHANDIGARH
Crl.M.No.M-12248 of 2009
Date of Decision: 30.7.2009
Ajit Singh Nambardar
..Petitioner.
Vs.
State of Punjab
..Respondent.
CORAM: HON'BLE MR.JUSTICE RAKESH KUMAR JAIN
Present : Mr.Naresh Jain, Advocate for the petitioner.
Ms.Rajni Gupta, Addl.AG Punjab.
RAKESH KUMAR JAIN, J. (Oral)
Counsel for the state, on information received from ASI Satnam
Singh, submits that challan has been presented in the trial Court and even
charges have been framed.
In view of the above, order 6.5.2009 is hereby made absolute.
The petitioner shall keep on joining the investigation as and when called
for. He shall also abide by the provisions of Section 438(2) Cr.P.C.
The petition is disposed of.
(Rakesh Kumar Jain)
30.7.2009 Judge
Meenu