IN THE HIGH COURT OF PUNJAB & HARYANA AT
CHANDIGARH
Criminal Misc. No. M-14336 of 2009
Date of decision: September 18, 2009
Amarjit Singh -Petitioner
Versus
State of Punjab -Respondent
Coram Hon’ble Mr. Justice Rajan Gupta
Present: Mr. TS Sangha, Sr. Advocate, with
Mr. Gurinderjit Singh, Advocate, for the petitioner.
Mr. Shilesh Gupta, DAG, Punjab.
Rajan Gupta, J.(Oral)
Learned State counsel ( on instructions from ASI Gursewak
Singh, who is present in Court) submits that pursuant to order dated
20-08-2009, petitioner has 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 20-08-2009 is hereby made absolute subject to the
conditions as envisaged under Section 438(2) Cr.P.C.
The petition stands allowed in aforesaid terms.
[Rajan Gupta]
Judge
September 18, 2009.
‘ask’