IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH
Crl. Misc. No.M-21068 of 2009
Decided on : 17-09-2009
HC Om Parkash Handa
....Petitioner
VERSUS
State of Punjab
....Respondent
CORAM:- HON’BLE MR. JUSTICE MAHESH GROVER
Present:- Mr.M.S.Sidhu, Advocate for the petitioner.
Mr. B.B.S.Teji, AAG, Punjab
MAHESH GROVER, J
Pursuant to the order dated 4.8.2009, the petitioner has joined
the investigation and it has also been stated before this Court that recovery
of the entire amount which was said to be embezzled in use of diesel etc
has been effected, which facts have not been controverted by the learned
counsel for the State on instructions from SI Jalour Singh.
Having regard to the fact that petitioner has joined investigation
and recovery has also been made from him, the present petition is allowed
and interim directions dated 4.8.2009 are hereby made absolute, however,
subject to the condition that he continues to comply with the provisions of
Section 438(2)Cr.P.C
September 17 , 2009 (Mahesh Grover)
rekha Judge