High Court Punjab-Haryana High Court

Nek Chand Alias Nek Raj vs State Of Punjab on 29 October, 2009

Punjab-Haryana High Court
Nek Chand Alias Nek Raj vs State Of Punjab on 29 October, 2009
IN THE HIGH COURT OF PUNJAB & HARYANA AT CHANDIGARH




                           Criminal Misc. No. M-25652 of 2009
                           Date of decision : October 29, 2009


Nek Chand alias Nek Raj                       ....Petitioner
                           versus

State of Punjab
                                              ....Respondent


Coram:        Hon'ble Mr. Justice L.N. Mittal


Present :     Mr. Ritesh Pandey, Advocate, for the petitioner

              Mr. Gaurav Garg Dhuriwala, AAG Punjab with
              Mr. RS Manhas, Advocate, for the complainant


L.N. Mittal, J. (Oral)

Learned State counsel, on instructions from SI Pal Chand,

states that the petitioner has since joined the investigation pursuant to

interim order of this Court. It is also stated that only simple injury with

lathi is attributed to the petitioner.

In view of the aforesaid but without commenting anything on

merits, the interim order dated 14.9.2009 is made absolute. The instant

order shall remain effective till one month after the filing of charge sheet by

the police or till decision of regular bail petition of the petitioner, whichever

is earlier.

The petition is disposed of accordingly.



                                                         ( L.N. Mittal )
October 29, 2009                                              Judge
  'dalbir'