High Court Punjab-Haryana High Court

Joginder Kumar vs State Of Punjab on 29 July, 2009

Punjab-Haryana High Court
Joginder Kumar vs State Of Punjab on 29 July, 2009
IN THE PUNJAB AND HARYANA HIGH COURT AT CHANDIGARH

                                      Crl.M.No.M-16002 of 2009 (O&M)

                                      Date of Decision: 29.7.2009

Joginder Kumar
                                                   ..Petitioner.

Vs.

State of Punjab
                                                   ..Respondent.


CORAM: HON'BLE MR.JUSTICE RAKESH KUMAR JAIN


Present :   Mr.Rajinder Goyal, Advocate for the petitioner.

            Mr.Ranbir Singh Rawat, AAG Punjab.

RAKESH KUMAR JAIN, J. (Oral)

Counsel for the petitioner submits that in terms of the order

passed by this Court dated 3.7.2009, the petitioner has joined the

investigation. This fact is admitted by the counsel for the State on

instructions received from Constable Labh Singh. Counsel for the State also

submits that the petitioner is no more required for custodial interrogation.

In view of the above, order 3.7.2009 is hereby made absolute.

The petitioner shall keep on joining the investigation as and when called

for. He shall also abide by the provisions of Section 438(2) Cr.P.C.

The petition is disposed of.




                                           (Rakesh Kumar Jain)
29.7.2009                                        Judge
Meenu