High Court Punjab-Haryana High Court

Sukhdeep Singh vs State Of Punjab on 18 November, 2009

Punjab-Haryana High Court
Sukhdeep Singh vs State Of Punjab on 18 November, 2009
            IN THE HIGH COURT OF PUNJAB AND HARYANA
                      AT CHANDIGARH

                              Criminal Misc. No. M-29713 of 2009 (O/M).
                                 Date of Decision : November 18, 2009.

Sukhdeep Singh
                                                              ...... Petitioner(s).
                                    Versus.

State of Punjab                                             ..... Respondent(s).

CORAM: HON’BLE MR. JUSTICE AUGUSTINE GEORGE MASIH.

Present:- Mr. Vivek Salathia, 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 order

dated 23.10.2009, passed by this Court, the petitioner has joined the

investigation.

Counsel for respondent-State, on instructions from A.S.I.

Bhagwan Singh, Police Station Islamabad, District Amritsar, does not dispute

this fact. He 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 18, 2009.

sjks.