IN THE HIGH COURT OF PUNJAB & HARYANA AT
CHANDIGARH
Criminal Misc. No. M-29564 of 2008
Date of decision: May 19, 2009
Balwant Rai -Petitioner
Versus
State of Punjab -Respondent
Coram Hon’ble Mr. Justice Rajan Gupta
Present: Mr. BS Bhalla, Advocate, for the petitioner.
Mr. Shilesh Gupta, DAG, Punjab.
Rajan Gupta, J.(Oral)
Criminal Misc. No. 51884 of 2008 is allowed. Petitioner is
exempted from filing certified copies of the documents.
Criminal Misc. No. M-29564 of 2008
Learned State counsel (on instructions from ASI Kashmir
Singh, who is present in Court) submits that pursuant to order dated
2-4-2009, the petitioner has already joined the investigation and is no
longer required for custodial interrogation.
In view of the statement made by learned State counsel, the
interim order dated 2-4-2009 is hereby made absolute subject to the
conditions as envisaged under Section 438(2) Cr.P.C.
The petition stands disposed of.
[Rajan Gupta]
Judge
May 19, 2009.
‘ask’