IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
****
CRM-M-6462 of 2009 (O&M)
DATE OF DECISION: 23.7.2009
****
Darshan Singh . . . . Petitioner
VS.
State of Punjab . . . . Respondent
****
CORAM : HON’BLE MR.JUSTICE RAKESH KUMAR JAIN
****
Present: Mr.G.S. Goraya, Advocate for the petitioner.
Ms.Rajni Gupta, Addl. A.G. Punjab
for the State/respondent.
****
RAKESH KUMAR JAIN J.(ORAL)
Learned counsel for the petitioner submits that
pursuant to the order dated 27.04.2009, petitioner has joined the
investigation.
Learned counsel for the State/respondent, on
instructions received from ASI Pavitar Singh, admits that the
petitioner has joined the investigation and nothing is to be
recovered form the petitioner.
In view of the above, order dated 27.04.2009 is hereby
made absolute.
It is directed that the petitioner 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)
JULY 23, 2009 JUDGE
vivek