In the High Court for the States of Pun jab and Haryana at Chandigarh.
CRM..M- 16677 of 2009
Decided on July 06,2009.
Kashmir Singh -- Petitioner
vs.
State of Punjab ---Respondent.
Present: Mrs.G.K.Mann, Advocate,for the petitioner
Mr. Ranbir Singh Rawat,AAG,Punjab.
Rakesh Kumar Jain, J: (Oral)
Learned counsel for the petitioner contends that from the
reading of the FIR, no case under Section 306 of I..P.C. is made out
against the petitioner. The allegations, if any, are against Harbans Singh.
Learned counsel for the respondent has read over the suicide note in the
Court in which principally, the allegations are against Harbans Singh. The
petitioner is not even named in the suicide note. Learned counsel for the
petitioner submits that pursuant to the order dated 19.6.2009, the
petitioner has joined the investigation. This fact is admitted by learned
State Counsel on instructions from ASI Harcharan Singh.
Without commenting on the merit of the case, the order dated
19.6.2009 is made absolute. The petitioner shall, however, keep on
abiding the mandatory provisions of Section 438 (2) Cr.P.C.
The petition is disposed of.
July 06,2009 (Rakesh Kumar Jain) RR Judge