High Court Punjab-Haryana High Court

Gurmail Singh vs State Of Punjab & Another on 19 August, 2009

Punjab-Haryana High Court
Gurmail Singh vs State Of Punjab & Another on 19 August, 2009
IN THE HIGH COURT OF PUNJAB & HARYANA AT
CHANDIGARH

                                Criminal Misc. No. M-22821 of 2009
                                Date of decision: August 19, 2009


Gurmail Singh                               -Petitioner

            Versus

State of Punjab & another                   -Respondents

Coram Hon’ble Mr. Justice Rajan Gupta

Present: Mr. GS Sandhu, Advocate, for the petitioner.

Rajan Gupta, J.(Oral)

Only grievance of the petitioner is that FIR was registered on

20-4-2008. However, final report under Section 173 Cr.P.C. has not been

submitted so far. Counsel prays that a direction be issued for expeditious

completion of investigation.

Under the circumstances, it is directed that the police shall

endeavor to complete the investigation expeditiously and present report

under Section 173 Cr.P.C.

The petition stands disposed of. 2

[Rajan Gupta]
Judge
August 19, 2009.

‘ask’