High Court Punjab-Haryana High Court

Joginder Singh vs State Of Punjab on 14 July, 2009

Punjab-Haryana High Court
Joginder Singh vs State Of Punjab on 14 July, 2009
IN THE PUNJAB AND HARYANA HIGH COURT AT CHANDIGARH

                         Crl.M.Nos.32267,32268 & 32269 of 2009 and
                         Crl.M.No.M-15606 of 2009

                         Date of Decision: 14.7.2009

Joginder Singh
                                                   ..Petitioner.

Vs.

State of Punjab
                                                   ..Respondent.


CORAM: HON'BLE MR.JUSTICE RAKESH KUMAR JAIN


Present :   Mr.S.P.S.Sidhu, Advocate for the petitioner.

            Mr.Ranbir Singh Rawat, AAG Punjab for respondent.

RAKESH KUMAR JAIN, J. (Oral)

Crl.M.Nos.32267, 32268 and 32269 of 2009

Applications are allowed as prayed for.

Main Case

Counsel for the petitioner, inter alia, contends that both the

parties have suffered simple injuries in the scuffle. In terms of the order

passed by this Court dated 2.6.2009, injuries statement on the persons of the

petitioners has been placed on record by Crl.Misc. application No.32268 of

2008.

Counsel for the petitioner further submits that petitioners have

already joined the investigation. Counsel for the State accepts this statement

on instructions received from HC Baldev Singh.

In view of the above, order dated 2.6.2009 is hereby made

absolute. The petitioner shall keep on joining the investigation as and when

called for. He shall also abide by the provisions of Section 438(2) C r.P.C.
-2-

The petition is disposed of.




                                           (Rakesh Kumar Jain)
14.7.2009                                        Judge
Meenu