In the High Court for the States of Punjab and Haryana at Chandigarh.
CRM.M-16802 of 2009
Decided on July 30,2009.
Lala Ram -- Petitioner
vs.
State of Haryana --Respondent.
Present: Mr.Sandeep Gahlawat, Advocate, for the petitioner
Mr.Amit Khatkar,AAG,Haryana.
Rakesh Kumar Jain, J: (Oral)
Learned counsel for the petitioner, inter-alia contends that the
petitioner is an illiterate person who has not usurped the amount of
pension but was responsible in its distribution. As soon as he came to
know that some amount of pension has been withdrawn from the
government in the name of dead persons, the same was deposited with
interest. All that has been done before the present FIR could be registered.
Learned counsel for the petitioner further submits that in terms
of the order dated 03.7.2009, passed by this Court, the petitioner has joined
the investigation. This fact is admitted by learned State Counsel on
instructions received from ASI Krishan Singh.
In view of the above, the order dated 03.7.2009 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.
July 30,2009 (Rakesh Kumar Jain) RR Judge