High Court Punjab-Haryana High Court

Sankalp Thapar vs Union Territory on 8 July, 2009

Punjab-Haryana High Court
Sankalp Thapar vs Union Territory on 8 July, 2009
     IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                     CHANDIGARH

                                     ****

CRM-M-16664 of 2009 (O&M)
DATE OF DECISION: 08.07.2009
****

Sankalp Thapar . . . . Petitioner

VS.

Union Territory, Chandigarh . . . . Respondent

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

Present: Mr.Anuj Raura, Advocate for the petitioner.

Mr.Jasmandeep, Advocate for U.T. Chandigarh.

****

RAKESH KUMAR JAIN J.(ORAL)

Learned counsel for the petitioner submits that on

2.7.2009 one Laptop make HCL was got recovered during his

investigation and prior to that on 8.6.2009 some gold ornaments

were also got recovered by the parents. This fact is evident from

the record of the prosecution.

Learned counsel for the U.T. Chandigarh submits that

some more gold ornaments are yet to be recovered form the

petitioner.

Be that as it may, without commenting on the merits of

the case, the order dated 18.6.2009 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 disposed of.



                                                (RAKESH KUMAR JAIN)
JULY 08, 2009                                       JUDGE
vivek