IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
****
CRM-M-17076 of 2009 (O&M)
DATE OF DECISION: 06.08.2009
****
Satpal . . . . Petitioner
VS.
State of Haryana and another . . . . Respondents
****
CORAM : HON’BLE MR.JUSTICE RAKESH KUMAR JAIN
****
Present: Mr.R.S. Mamli, Advocate for the petitioner.
Mr.Amit Khatkar, AAG, Haryana
for the State/respondent.
****
RAKESH KUMAR JAIN J.(ORAL)
Learned counsel for the petitioner submits that
pursuant to the order dated 13.7.2009, petitioner has joined the
investigation.
Learned counsel for the State/respondent, on
instructions received from HC Bahadur Singh, admits the fact as
stated by the counsel for the petitioner.
In view of the above, order dated 13.7.2009 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 is disposed of.
(RAKESH KUMAR JAIN)
AUGUST 06, 2009 JUDGE
vivek