High Court Punjab-Haryana High Court

Kuldeep Kumar @ Deepa vs State Of Punjab on 17 July, 2008

Punjab-Haryana High Court
Kuldeep Kumar @ Deepa vs State Of Punjab on 17 July, 2008
           IN THE HIGH COURT OF PUNJAB AND HARYANA
                         AT CHANDIGARH

                                Criminal Misc. No. M-5855 of 2008
                                Date of decision:- 17.7.2008

Kuldeep Kumar @ Deepa                                     ...Petitioner.

                          Versus

State of Punjab                                           ...Respondent.

CORAM: HON’BLE MR. JUSTICE RAJESH BINDAL

Present: Mr. Ramandeep Singh, Advocate
for the petitioner.

Mr. Anter Singh Brar, DAG, Punjab.

RAJESH BINDAL J.

Learned counsel for the State on instructions of Head Constable

Lakhvinder Singh submits that the petitioner has already joined

investigation and his custodial interrogation is not required.

Be that as it may, without recording any finding on the merits

of the controversy, the interim bail granted to the petitioner vide order dated

5.3.2008 is made absolute.

The petition is disposed of.

July 17, 2008                                       (RAJESH BINDAL)
ritu-II                                                  JUDGE