IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
****
CRM-M-27897 of 2009
DATE OF DECISION:23.10.2009
****
Jaswinder Singh and others . . . . Petitioners
VS.
State of Punjab . . . . Respondent
****
CORAM : HON’BLE MR.JUSTICE RAKESH KUMAR JAIN
****
Present: Mr.Jaspreet Singh, Advocate for the petitioners.
Ms.Rajni Gupta, Addl. A.G. Punjab
for the State/respondent.
****
RAKESH KUMAR JAIN J. (ORAL)
Learned counsel for the petitioners submits that
pursuant to the order dated 07.10.2009, petitioners have joined the
investigation.
Learned counsel for the State/respondent, on
instructions received from HC Surjit Singh, admits that
petitioners have joined the investigation and are no more required
fur custodial interrogation.
In view of the above, order dated 07.10.2009 is hereby
made absolute.
It is directed that the petitioners shall abide by the
conditions as envisaged by Section 438(2) Cr.P.C.
Petition is disposed of.
(RAKESH KUMAR JAIN)
OCTOBER 23, 2009 JUDGE
vivek