IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
****
CRM-M-13635 of 2009 (O&M)
DATE OF DECISION: 07.07.2009
****
S.Balasubramanian . . . . Petitioner
VS.
State of Punjab . . . . Respondent
****
CORAM : HON’BLE MR.JUSTICE RAKESH KUMAR JAIN
****
Present: Mr.R.K. Girdhar, Advocate for the petitioner.
Mr.Ranbir Singh Rawat, AAG, Punjab
for the respondent/State
****
RAKESH KUMAR JAIN J.(ORAL)
Learned counsel for the petitioner submits that
pursuant to the order passed on 19.5.2009, the petitioner has
joined the investigation.
Learned counsel for the respondent/State admits the
statement of the counsel for the petitioner, on the instructions
received from ASI Ranjit Singh.
Be that as it may, without commenting on the merits of
the case the order 19.5.2009 is hereby made absolute.
The petitioner is directed to join the investigation as and
when called and shall also abide by the conditions as envisaged by
Section 438(2) Cr.P.C.
Petition is disposed of.
(RAKESH KUMAR JAIN)
JULY 07, 2009 JUDGE
vivek