High Court Punjab-Haryana High Court

Subhash Chander Dhawan vs State Of Punjab on 20 July, 2009

Punjab-Haryana High Court
Subhash Chander Dhawan vs State Of Punjab on 20 July, 2009
     IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                     CHANDIGARH

                                   ****

CRM-M-984 of 2009 (O&M)
DATE OF DECISION: 20.7.2009

****

Subhash Chander Dhawan . . . . Petitioner

VS.

State of Punjab . . . . Respondent

****

CORAM : HON’BLE MR.JUSTICE RAKESH KUMAR JAIN
****
Present: Mr.Pandit Vinod Kumar Sharma, Advocate
for the petitioner.

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

Mr.B.D. Sharma, Advocate for the complainant.

****

RAKESH KUMAR JAIN J.(ORAL)

Learned counsel for the petitioner submits that

pursuant to the order dated 16.1.2009, petitioner has joined the

investigation.

Learned counsel for the State/respondent, on

instructions received from DSP Tarsem Singh, admits the fact as

stated by the counsel for the petitioner.

In view of the above, order dated 16.1.2009 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 20, 2009                                       JUDGE
vivek