In the High Court for the States of Punjab and Haryana at Chandigarh.
CRM.M 20079 of 2009 (O&M)
Decided on 05.11.2009.
Sartaj Singh -- Petitioner
vs.
State of Punjab --Respondent.
CORAM: HON’BLE MR.JUSTICE RAKESH KUMAR JAIN
Present: Mr.Vipin Mahajan,Advocate,for the petitioner
Mr.R.S.Rawat,A.AG,Punjab.
Mr.Onkar Singh,Advocate,for the complainant.
Rakesh Kumar Jain, J: (Oral)
Learned counsel for the petitioner submits that in terms of
the order passed by this Court on 29.7.2009, the petitioner has joined
the investigation and almost all the dowry articles have been
recovered. This fact is admitted by learned counsel for the respondent-
State on instructions received from S.I. Deep Singh. He further states
that the petitioner is not required for custodial interrogation.
In view of the above, order dated 29.7.2009 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.
The petition is disposed of.
05.11.2009 (Rakesh Kumar Jain)
RR Judge