IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
****
CRM-M-15018 of 2009 (O&M)
DATE OF DECISION: 20.10.2009
****
Baljit Singh and another . . . . Petitioners
VS.
State of Punjab . . . . Respondent
****
CORAM : HON’BLE MR.JUSTICE RAKESH KUMAR JAIN
****
Present: Mr.Mansur Ali, Advocate for
Ms.G.S. Mann, Advocate for the petitioners.
Ms.Rajni Gupta, Addl. A.G. Punjab.
****
RAKESH KUMAR JAIN J.(ORAL)
Learned counsel for the petitioners submits that
pursuant to the order dated 28.5.2009, petitioner No.1 has joined
the investigation.
Learned counsel for the State/respondent, on instructions
received from SI Randhir Singh, admits the fact as stated by the
counsel for the petitioners.
In view of the above, order dated 28.5.2009 qua petitioner
No.1 is hereby made absolute.
It is directed that the petitioner No.1 shall join the
investigation as and when required and shall abide by the conditions
as envisaged by Section 438(2) Cr.P.C.
Petition is disposed of.
(RAKESH KUMAR JAIN)
OCTOBER 20, 2009 JUDGE
vivek