High Court Punjab-Haryana High Court

Harbans Kaur vs State Of Punjab on 9 September, 2009

Punjab-Haryana High Court
Harbans Kaur vs State Of Punjab on 9 September, 2009
IN THE PUNJAB AND HARYANA HIGH COURT AT CHANDIGARH

                                     CRM No.33750 of 2009 and
                                     CRM M-18734 of 2009

                                     Date of Decision: 9.9.2009

Harbans Kaur

                                                  ..Petitioner.
Vs.

State of Punjab
                                                  ..Respondent.


CORAM: HON'BLE MR.JUSTICE RAKESH KUMAR JAIN


Present :   Mr.A.S.Cheema, Advocate for the petitioner.

            Mr.K.D.Sachdeva, Addl.AG Punjab for the respondent/State.

            None for the complainant.

RAKESH KUMAR JAIN, J. (Oral)

CRM No.33750 of 2009

Allowed as prayed for.

Main Case

Counsel for the petitioner submits that the petitioner has joined

the investigation. This fact is admitted by the counsel for the State, on

instructions received from HC Harjinder Singh.

In view of the above, order dated 15.7.2009 is hereby made

absolute. He 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 stands disposed of.




                                         (Rakesh Kumar Jain)
9.9.2009                                       Judge
Meenu