High Court Punjab-Haryana High Court

Karnail Singh vs State Of Punjab And Others on 6 August, 2009

Punjab-Haryana High Court
Karnail Singh vs State Of Punjab And Others on 6 August, 2009
In the High Court for the States of Punjab and Haryana at Chandigarh.


              CRM.M-1282 of 2009 (O&M)
              Decided on August 06,2009.


Karnail Singh                                  -- Petitioner

                   vs.

State of Punjab and others                      --Respondents.

CORAM: HON’BLE MR.JUSTICE RAKESH KUMAR JAIN

Present: Mr.S.K.Sharma Budhladawale,Advocate,for the petitioner

Mr.K.D.Sachdeva,Addl.A.G.Punjab.

Rakesh Kumar Jain, J: (Oral)

Learned counsel for the petitioner submits that in terms of

the order dated 16.1.2009, passed by this Court, the petitioner has

joined the investigation. He further submits that challan has also been

presented and the case is now fixed before the trrial Court for evidence

on 2.9.2009.

In view of the above, order dated 16.1.2009 is made

absolute. The petitioner shall, however, keep on joining the

investigation as and when required and shall abide by the provisions of

Section 438 (2) Cr.P.C.

The petition is disposed of.

Aug 06,2009                                    (Rakesh Kumar Jain)
RR                                                     Judge