High Court Punjab-Haryana High Court

Sakandar Singh And Another vs State Of Punjab on 3 August, 2009

Punjab-Haryana High Court
Sakandar Singh And Another vs State Of Punjab on 3 August, 2009
      IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                      CHANDIGARH
                          ****

CRM-M-16020 of 2009 (O&M)
DATE OF DECISION: 03.08.2009

****

Sakandar Singh and another . . . . Petitioners

VS.

State of Punjab . . . . Respondent

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

****

Present: Mr.S.S. Narula, Advocate for the petitioners.

Mr.Ranbir Singh Rawat, AAG, Punjab
for the respondent/State.

****

RAKESH KUMAR JAIN J.(ORAL)

Learned counsel for the petitioners submit that the

transaction between the parties was, at the most, transaction of loan,

which may not attract the provisions of Section 406 becasue, at the

most, it is a civil liability. He further submits that pursuant to the

order dated 08.06.2009, petitioners have joined the investigation.

Learned counsel for the State/respondent, on instructions

received from ASI Satpal Singh, admits the fact as stated by the

counsel for the petitioners.

In view of the above, order dated 08.06.2009 is hereby

made absolute.

It is directed that the petitioners 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 03, 2009                                       JUDGE
vivek