IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH
Criminal Misc. No. M-30160 of 2009 (O/M).
Date of Decision : November 19, 2009.
Dhian Singh
...... Petitioner(s).
Versus.
State of Punjab
..... Respondent(s).
CORAM: HON’BLE MR. JUSTICE AUGUSTINE GEORGE MASIH.
Present:- Mr. Vishal Deep Goyal, Advocate,
for the petitioner(s).
Mr. A.S. Rai, A.A.G. Punjab,
for respondent-State.
AUGUSTINE GEORGE MASIH, J. (ORAL).
Counsel for the petitioner states that in compliance of the order
dated 29.10.2009, passed by this Court, the petitioner has joined the
investigation.
This fact is not disputed by counsel for respondent-State, on
instructions from A.S.I. Kuldeep Raj, Police Station Phillaur, District
Jalandhar. He further states that the petitioner is, as of now, not required for
the said purpose.
In view of the above, the order dated 29.10.2009 is hereby
confirmed. However, the petitioner shall be bound by the provisions of
Section 438 (2) Cr.P.C.
(AUGUSTINE GEORGE MASIH)
JUDGE
November 19, 2009.
sjks.