Punjab-Haryana High Court
Milkha Singh vs State Of Punjab on 30 July, 2008
In the Punjab and Haryana High Court,at Chandigarh.
Crl.Misc. No.M- 6076 of 2008
Decided on July 30,2008.
Milkha Singh --- Petitioner
vs.
State of Punjab ---Respondent.
Present: Mr.Joginder Sharma,Advocate, for the petitioner
Mr.IPS Sidhus,Sr.DAG,Punjab.
Rakesh Kumar Jain,J:
Counsel for the petitioner submits that pursuant to the order
dated 11.4.2008, the petitioner has joined the investigation. This fact is
admitted by Mr. Sidhu, on instructions from H.C.Balbir Singh. It is further
stated by Mr. Sidhu that the petitioner is not required for custodial
interrogation.
In view of the above, the present petition is allowed and the
interim order dated 11.4.2008, is made absolute.
July 30,2008 (Rakesh Kumar Jain) RR Judge