High Court Punjab-Haryana High Court

Balwinder Singh vs State Of Haryana on 10 August, 2009

Punjab-Haryana High Court
Balwinder Singh vs State Of Haryana on 10 August, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH

                                     CRM-M No.12705 of 2009

                                     Date of Decision: 10.8.2009

Balwinder Singh
                                                  ....Petitioner.

Vs.

State of Haryana
                                                  ..Respondent.

CORAM: HON’BLE MR.JUSTICE RAKESH KUMAR JAIN

Present : Mr.Tarundeep Kumar, Advocate for the petitioner.

Mr.Partap Singh, Sr.DAG Haryana.

Mr.Rajinder Goyal, Advocate for the complainant.

RAKESH KUMAR JAIN, J.(Oral)

Counsel for the petitioner submits that the petitioner has joined

the investigation. This fact is admitted by the counsel for the State, on

instructions received from ASI Phool Singh.

In view of the above, order dated 8.5.2009 is hereby made

absolute. He 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 stands disposed of.




                                       (RAKESH KUMAR JAIN)
10.8.2009                                    JUDGE
Meenu