IN THE HIGH COURT FOR THE STATES OF PUNJAB AND HARYANA
AT CHANDIGARH
Crl.Misc.No.M-11873 of 2009
Date of decision : 28.7..2009
Tarsem Singh
... Petitioner
Versus
State of Punjab
...Respondent
CORAM : HON'BLE MR.JUSTICE RAKESH KUMAR JAIN
Present: Mr.B.S.Sidhu, Advocate for the petitioner.
Mrs.Rajni Gupta, Additional Advocate General, Punjab.
Rakesh Kumar Jain, J. (Oral)
Learned counsel for the petitioner submits that the petitioner has
joined the investigation.
Learned State counsel admits this fact on the basis of information
received from ASI, Balbir Singh and also states that the case has been
recommended for cancellation of the FIR.
In view the above, order dated 1.5.2009 passed by this Court is
made absolute. The petitioner shall, however, keep on joining the investigation
as and when called and shall abide by the provisions of Section 438 (2) Cr.P.C.
[ Rakesh Kumar Jain ]
Judge
28.07.2009
sd