IN THE HIGH COURT OF PUNJAB & HARYANA AT
                      CHANDIGARH
                           Criminal Misc. No. M-3440 of 2009
                           Date of decision: May 26, 2009
Baljit Singh                      -Petitioner
               Versus
State of Punjab                   -Respondent
Coram Hon’ble Mr. Justice Rajan Gupta
Present: Mr. BS Sidhu, Advocate, for the petitioner.
Mr. KDS Sidhu, DAG, Punjab.
Rajan Gupta, J.(Oral)
Criminal Misc. No. 6349 of 2009 is allowed. Petitioner is
exempted from filing certified copies of the documents.
Criminal Misc. No. M-3440 of 2009
Learned counsel for the petitioner submits that pursuant to
order dated February 16, 2009, the petitioner has already joined the
investigation. He assures the Court that the petitioner shall cooperate with
the investigating agency as and when called upon to join the investigation
and shall associate in recovery, if any.
State counsel does not dispute the factum of joining the
investigation.
In view of the above, the interim order dated February 16,
2009 is hereby made absolute subject to the conditions as envisaged under
Section 438(2) Cr.P.C.
The petition stands disposed of.
 [Rajan Gupta]
Judge
May 26, 2009.
‘ask’