IN THE HIGH COURT OF PUNJAB & HARYANA AT
CHANDIGARH
Criminal Misc. No. M-11234 of 2009
Date of decision: May 12, 2009
Baljinder Pal Singh & others -Petitioners
Versus
State of Punjab -Respondent
Coram Hon’ble Mr. Justice Rajan Gupta
Present: Mr. Sandeep Arora, Advocate, for the petitioners.
Mr. Shilesh Gupta, DAG, Punjab.
Rajan Gupta, J.(Oral)
Learned counsel for the State (on the instructions from SI Ajay
Kumar, who is present in Court) submits that pursuant to order dated May
04, 2009, the petitioners have joined the investigation and are at present
cooperating with the investigating agency. Counsel further submits that the
petitioners are no longer required for custodial interrogation.
In view of the statement made by learned State counsel, the
interim order dated May 04, 2009 is hereby made absolute.
The petition stands disposed of.
[Rajan Gupta]
Judge
May 12, 2009.
‘ask’