IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
****
CRM-M-16011 of 2009 (O&M)
DATE OF DECISION: 03.07.2009
****
Paramjit Singh . . . . Petitioner
VS.
State of Punjab . . . . Respondent
****
CORAM : HON’BLE MR.JUSTICE RAKESH KUMAR JAIN
****
Present: Mr.A.S. Kalra, Advocate for the petitioner.
Ms.Rajni Gupta, Addl. A.G. Punjab for the respondent.
****
RAKESH KUMAR JAIN J.(ORAL)
Learned counsel for the petitioner, inter alia, contends
that only one injury has been attributed to the petitioner which has
been caused on the left bicep and is simple in nature. He also
submits that the petitioner has joined the investigation as directed
by this Court. This fact is admitted by the counsel for the
respondent on the instructions received from ASI Iqbal Singh.
After hearing learned counsel for the parties, the order
dated 9.6.2009 is hereby made absolute. The petitioner is directed
to abide by all the conditions as envisaged by Section 438(2),
Cr.P.C.
Petition is disposed of.
(RAKESH KUMAR JAIN)
JULY 03, 2009 JUDGE
vivek