High Court Punjab-Haryana High Court

Robin Goel vs State Of Punjab on 22 July, 2009

Punjab-Haryana High Court
Robin Goel vs State Of Punjab on 22 July, 2009
In the High Court for the States of Punjab and Haryana at Chandigarh.


             CRM.M-13935 of 2009
             Decided on July 22,2009.


Robin Goel                                        -- Petitioner
                   vs.

State of Punjab                                   ---Respondent.

Present: Mr.S.S.Swaich, Advocate,for the petitioner

Mrs.Rajni Gupta, Addl.A.G, Punjab.

Rakesh Kumar Jain, J: (Oral)

Learned counsel for the petitioner submits that pursuant to the

order dated 20.5.2009 passed by this Court, the petitioner has joined the

investigation. This fact is accepted by the learned State Counsel on

instructions from Head Constable Nazir Singh.

Be that as it may, order dated 20.5.2009 is made absolute.

The petitioner shall, however, keep on joining the investigation as and when

called and shall abide by the provisions of Section 438 (2) Cr.P.C.

The petition is disposed of.

July 22,2009                                       (Rakesh Kumar Jain)
RR                                                         Judge