High Court Punjab-Haryana High Court

Pardeep Kumar vs State Of Punjab on 11 August, 2009

Punjab-Haryana High Court
Pardeep Kumar vs State Of Punjab on 11 August, 2009
        IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                        CHANDIGARH
                            ****

CRM-M-8824 of 2009 (O&M)
DATE OF DECISION: 11.08.2009

****

Pardeep Kumar . . . . Petitioner

VS.

State of Punjab . . . . Respondent

****
CORAM : HON’BLE MR.JUSTICE RAKESH KUMAR JAIN

****

Present: Mr.Pankaj Mulwani, Advocate for the petitioner.

Mr.K.D. Sachdeva, Addl. A.G. Punjab
for the respondent/State.

Mr.Harsh Kinra, Advocate for the complainant.

****

RAKESH KUMAR JAIN J.(ORAL)

Learned counsel for the petitioner submits that

pursuant to the order dated 30.3.2009, petitioner has joined the

investigation.

Learned counsel for the State/respondent, on

instructions received from ASI Jeevan Singh, admits the fact as

stated by the counsel for the petitioner.

In view of the above, order dated 30.3.2009 is hereby

made absolute.

It is directed that the petitioner shall join the

investigation as and when required and shall abide by the

conditions as envisaged by Section 438(2) Cr.P.C.

Petition is disposed of.



                                                (RAKESH KUMAR JAIN)
AUGUST 11, 2009                                         JUDGE
vivek