High Court Punjab-Haryana High Court

Bhajan Kaur vs The State Of Punjab on 2 September, 2009

Punjab-Haryana High Court
Bhajan Kaur vs The State Of Punjab on 2 September, 2009
In the High Court for the States of Punjab and Haryana at Chandigarh.


             CRM 36325 of 2009 and
             CRM.M-20154 of 2009
             Decided on Sept 02,2009.


Bhajan Kaur                                   -- Petitioner

                   vs.

The State of Punjab                          --Respondent.

CORAM: HON’BLE MR.JUSTICE RAKESH KUMAR JAIN

Present: Mr.B.S.Jaswal,Advocate,for the petitioner

Mr.K.D.Sachdeva,Addl.AG,Punjab.

Mr.H.S.Hundal,Advocate,for the complainant.

Rakesh Kumar Jain, J: (Oral)

CRM 36325 of 2009

Allowed as prayed for.

CRM-M 20154 of 2009

Learned counsel for the petitioner submits that the petitioner

has joined the investigation. This fact is admitted by learned counsel for the

respondent-State on instructions received from Tarlochan Singh A.S.I.

In view of the above, order dated 13.8.2009 is made absolute.

The petitioner shall, however, keep on joining the investigation as and when

called and shall abide by the provisions of Section 438 (2) Cr.P.C.

The petition is disposed of.

Sept 02,2009                                       (Rakesh Kumar Jain)
RR                                                         Judge