IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH
Criminal Misc. No. M-29173 of 2009 (O/M).
Date of Decision : November 19, 2009.
Sahib Singh
...... Petitioner(s).
Versus.
State of Punjab
..... Respondent(s).
CORAM: HON’BLE MR. JUSTICE AUGUSTINE GEORGE MASIH.
Present:- Dr. Puneet Kaur Sekhon, Advocate,
for the petitioner.
Mr. A.S. Rai, A.A.G. Punjab,
for respondent-State.
AUGUSTINE GEORGE MASIH, J. (ORAL).
Counsel for the petitioner states that in compliance of the order
dated 23.10.2009, passed by this Court, the petitioner has joined the
investigation.
This fact is not disputed by counsel for respondent-State, on
instructions from A.S.I. Randhir Singh, Police Station Ghuman, Batala,
District Gurdaspur. He further states that the petitioner is, as of now, not
required for the said purpose.
In view of the above, the order dated 23.10.2009 is hereby
confirmed. However, the petitioner shall be bound by the provisions of
Section 438 (2) Cr.P.C.
(AUGUSTINE GEORGE MASIH)
JUDGE
November 19, 2009.
sjks.