High Court Punjab-Haryana High Court

Inderjit Singh vs State Of Punjab on 10 July, 2009

Punjab-Haryana High Court
Inderjit Singh vs State Of Punjab on 10 July, 2009
      IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                      CHANDIGARH
                          ****

CRM-M-7221 of 2009 (O&M)
DATE OF DECISION: 10.07.2009
****

Inderjit Singh . . . . Petitioner

VS.

State of Punjab . . . . Respondent

****

CORAM : HON’BLE MR.JUSTICE RAKESH KUMAR JAIN
****

Present: Mr.S.K. Sandhir, Advocate for the petitioner.

Mr.Ranbir Singh Rawat, AAG, Punjab
for the respondent/State

****

RAKESH KUMAR JAIN J.(ORAL)

Learned counsel for the petitioner, inter alia, contends

that the petitioner has not named in the FIR and has been implicated

only on the statement of co-accused after three years of registration of

the FIR. He further submits that pursuant to the order passed by

this Court on 04.05.2009, the petitioner has joined the investigation.

Learned counsel for the State/respondent, on instructions

received from DSP(V) R.S. Brar, submits that though the petitioner

has joined the investigation but some recovery is to be effected.

Be that as it may, without commenting on the merits of

this case, order dated 17.3.2009 is hereby made absolute.

The petitioner is directed to join the investigation as and

when required and shall abide by the conditions as envisaged by

Section 438(2) Cr.P.C.

Petition disposed of.



                                          (RAKESH KUMAR JAIN)
JULY 10, 2009                                 JUDGE
vivek