IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
****
CRM-M-12249 of 2009 (O&M)
DATE OF DECISION: 20.07.2009
****
Joga Singh . . . . Petitioner
VS.
State of Punjab . . . . Respondent
****
CORAM : HON’BLE MR.JUSTICE RAKESH KUMAR JAIN
****
Present: Mr.Mohd. Yousaf, Advocate for the petitioner.
Ms.Rajni Gupta, Addl. A.G. Punjab
for the State/respondent.
****
RAKESH KUMAR JAIN J.(ORAL)
Learned counsel for the State admits that the challan
has already been filed.
In view of the above, order dated 19.5.2009 is hereby
made absolute.
It is directed that the petitioner shall abide by the
conditions as envisaged by Section 438(2) Cr.P.C.
Petition is disposed of.
(RAKESH KUMAR JAIN)
JULY 20, 2009 JUDGE
vivek