High Court Punjab-Haryana High Court

Gurdeep vs State Of Punjab on 4 November, 2009

Punjab-Haryana High Court
Gurdeep vs State Of Punjab on 4 November, 2009
             IN THE HIGH COURT OF PUNJAB AND HARYANA
                       AT CHANDIGARH

                             Criminal Misc. No. M-28449 of 2009 (O/M).
                                Date of Decision : November 04, 2009.

Gurdeep
                                                                ...... Petitioner(s).
                                    Versus.

State of Punjab                                               ..... Respondent(s).

CORAM: HON’BLE MR. JUSTICE AUGUSTINE GEORGE MASIH.

Present:- Mr. Sanjeev K. Virk, Advocate,
for the petitioner(s).

Mr. Aman Deep Singh Rai, A.A.G. Punjab,
for respondent-State.

AUGUSTINE GEORGE MASIH, J. (ORAL).

Counsel for respondent-State, on instructions from A.S.I. Daleep

Singh, Police Station Sadar, Phagwara, states, that the petitioner had joined

the investigation and is not required for the said purpose.

In view of the above, order dated 12.10.2009 is hereby

confirmed. However, the petitioner shall be bound by the provisions of

Section 438 (2) Cr.P.C.

(AUGUSTINE GEORGE MASIH)
JUDGE
November 04, 2009.

sjks.