High Court Punjab-Haryana High Court

Parashan Singh And Others vs State Of Haryana on 9 July, 2009

Punjab-Haryana High Court
Parashan Singh And Others vs State Of Haryana on 9 July, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH

                               Crl.M.No.M-16066 of 2009

                               Date of Decision: 9.7.2009

Parashan Singh and others
                                                   ....Petitioners.
Vs.

State of Haryana

                                                   ..Respondent.

CORAM: HON’BLE MR.JUSTICE RAKESH KUMAR JAIN

Present : Mr.Ashit Malik, Advocate for the petitioners.

Mr.Partap Singh, Sr.DAG Haryana.

RAKESH KUMAR JAIN, J.(Oral)

Counsel for the petitioners contends that pursuant to the order

dated 8.6.2009, the petitioners have already joined the investigation. This

fact is admitted by the counsel for the State on instructions received from SI

Swaran Ram.

Be that as it may, without commenting on the merits of the

case, order dated 8.6.2009 is made absolute. The petitioners shall keep on

joining investigation as and when called for. They shall also abide by the

provisions of Section 438(2) Cr.P.C.

The petition is disposed of.




                                        (RAKESH KUMAR JAIN)
9.7.2009                                      JUDGE
Meenu