High Court Punjab-Haryana High Court

Harchand Singh And Another vs State Of Punjab on 8 July, 2009

Punjab-Haryana High Court
Harchand Singh And Another vs State Of Punjab on 8 July, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH

                               Crl.M.No.M-14586 of 2009 (O&M)
                               Date of Decision: 8.7.2009
Harchand Singh and another
                                            ....Petitioners.
Vs.

State of Punjab
                                            ..Respondent.

CORAM: HON’BLE MR.JUSTICE RAKESH KUMAR JAIN

Present : Mr.J.S.Thind, Advocate for the petitioners.

Mr.K.D.Sachdeva, Addl.AG Punjab.

RAKESH KUMAR JAIN, J.(Oral)

Counsel for the petitioners submits that only slap blow is

attributed to the petitioners. This fact is admitted by the counsel for the

State. Counsel for the petitioners further submits that pursuant to the

order dated 26.5.2009, the petitioners have joined investigation. This fact

is admitted by the counsel for the State on instructions received from HC

Shamsher Singh.

Without commenting on the merits of the case, order dated

26.5.2009 is made absolute. The petitioners shall keep on joining

investigation as and when called for. They shall also abide by the

provisions of Section 438(2) Cr.P.C.

The petition is disposed of.


                                        (RAKESH KUMAR JAIN)
8.7.2009                                      JUDGE
Meenu