High Court Punjab-Haryana High Court

Kuldip Singh & Another vs State Of Punjab on 5 February, 2009

Punjab-Haryana High Court
Kuldip Singh & Another vs State Of Punjab on 5 February, 2009
IN THE HIGH COURT OF PUNJAB & HARYANA AT
CHANDIGARH

                                     Crl. Misc. No. M-34044 of 2008
                                     Date of decision: February 5, 2009


Kuldip Singh & another                     -Petitioners

            Versus

State of Punjab                            -Respondent

Coram Hon’ble Mr. Justice Rajan Gupta

Present: Mr. DS Virk, Advocate, for the petitioners.

Mr. Shilesh Gupta, DAG, Punjab.

Rajan Gupta,J.(Oral)

Counsel for the petitioners submits that pursuant to order

dated 24-12-2008, the petitioners have already joined the

investigation. According to the counsel, the petitioners were not

named in the FIR. Their names figured only later on, during the

investigation. Apart from this, no injury suffered by the injured

persons has been declared as dangerous to life.

Counsel for the State (on instructions from ASI Ved
Parkash, who is present in Court) does not dispute this factual
position.

In view of the above, interim order dated 24-12-2008 is
hereby made absolute.

The petition stands disposed of.

[Rajan Gupta]
Judge
February 5, 2009.

‘ask’