Punjab-Haryana High Court
Manpreet Singh vs State Of Punjab on 20 November, 2009
IN THE PUNJAB AND HARYANA HIGH COURT AT CHANDIGARH
CRM-M 27224 of 2009 (O&M)
Date of Decision: 20.11.2009
Manpreet Singh
..Petitioner.
Vs.
State of Punjab
..Respondent.
CORAM: HON'BLE MR.JUSTICE RAKESH KUMAR JAIN
Present : Mr.G.S.Nahel, Advocate for the petitioner.
Mr.Ranbir Singh Rawat, AAG Punjab for the respondent/State.
RAKESH KUMAR JAIN, J.
The petitioner has allegedly caused simple injuries. It is further
submitted that petitioner has joined the investigation. It is not disputed by
the counsel for the State, on instructions received from HC Balwinder
Singh.
Consequently, order dated 10.11.2009 is hereby made absolute.
The petitioner shall keep on joining the investigation as and when called
and shall also abide by the provisions of Section 438(2) Cr.P.C.
The petition stands disposed of.
(Rakesh Kumar Jain)
20.11.2009 Judge
Meenu