Punjab-Haryana High Court
Darshan Singh vs State Of Punjab on 14 July, 2009
IN THE PUNJAB AND HARYANA HIGH COURT AT CHANDIGARH
Crl.M.No.M-16691 of 2009 (O&M)
Date of Decision: 14.7.2009
Darshan Singh
..Petitioner.
Vs.
State of Punjab
..Respondent.
CORAM: HON'BLE MR.JUSTICE RAKESH KUMAR JAIN
Present : Mr.Gourave Bhayyia, Advocate for the petitioner.
Mr.Ranbir Singh Rawat, AAG Punjab for respondent.
RAKESH KUMAR JAIN, J. (Oral)
Counsel for the petitioner submits that pursuant to the order
dated 19.6.2009 passed by this Court, the petitioner has joined the
investigation. Counsel for the State accepts this fact on instructions received
from ASI Jagdish Lal.
In view of the above, order dated 19.6.2009 is hereby made
absolute. The petitioner 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 is disposed of.
(Rakesh Kumar Jain)
14.7.2009 Judge
Meenu