In the Punjab and Haryana High Court,at Chandigarh.
Crl.Misc. No.M- 7124 of 2008
Decided on July 29,2008.
Balbir Singh --- Petitioner
vs.
State of Punjab ---Respondent.
Present: Mr. C.L.Sharma,Advocate, for the petitioner
Mr. IPS Sidhu,Sr.DAG,Punjab.
Mr.A.S.Gill,Advocate, for the complainant.
Rakesh Kumar Jain,J:
Counsel for the petitioners submits that pursuant to the order
dated 19.3.2008, the petitioner Balbir Singh has joined the investigation
and this fact is admitted by Mr. Sidhu, on instructions from ASI Narottam
Kumar. It is further stated that injuries attributed to the petitioner are simple
in nature.
In view of the above and without commenting any further on
the merits of the case, the present petition is allowed and the interim order
dated 19.3.2008, is made absolute.
July 29,2008 (Rakesh Kumar Jain) RR Judge