High Court Punjab-Haryana High Court

Rajinder Singh And Another vs State Of Punjab on 18 November, 2009

Punjab-Haryana High Court
Rajinder Singh And Another vs State Of Punjab on 18 November, 2009
In the High Court for the States of Punjab and Haryana at Chandigarh.

                  CRM.M-16736 of 2009
                  Decided on 18.11.2009.


    Rajinder Singh and another                         -- Petitioners

                       vs.
    State of Punjab                                     --Respondent.

CORAM: HON’BLE MR.JUSTICE RAKESH KUMAR JAIN

Present: Mr.Yogesh Goel,Advocate,for the petitioners
Mr.R.S.Rawat,A.A.G, Punjab.

Mr.Vishal Sharma,Advocate,for the complainant.

Rakesh Kumar Jain, J: (Oral)

On the last date of hearing, in the main CRM-M 25004

of 2009, the complainant had taken time in order to show as to what

was the treatment that had been taken by the injured. The learned

counsel for the complainant has submitted that the injured had not

contacted him, therefore, he is not in a position to make the statement.

After hearing the learned counsel for the parties and

keeping in view the facts and circumstances of the case coupled with

the fact that the petitioners have already joined the investigation,

which is not disputed by learned counsel for the respondent/State, on

instructions received from Head Constable Sikendar Raj, who further

states that the petitioners are not required for custodial interrogation,

the order dated 20.6.2009 is hereby made absolute. The petitioners

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.

    18.11.2009                                       (Rakesh Kumar Jain)
    RR                                                       Judge