High Court Punjab-Haryana High Court

Boota Singh vs State Of Punjab on 19 November, 2009

Punjab-Haryana High Court
Boota Singh vs State Of Punjab on 19 November, 2009
   IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                   CHANDIGARH


                             Crl. Misc. No. M-28408 of 2009

                        Date of Decision: November 19, 2009


Boota Singh

                                                   ... Petitioner

                            Versus

State of Punjab.

                                                ... Respondent


CORAM: HON'BLE MR. JUSTICE S.D. ANAND.

Present:   Ms. Amandeep Sibia, Advocate,
           for the petitioner.

           Mr. B.B.S. Teji, Asstt. Advocate General, Punjab.

S.D. Anand, J. (Oral)

The petitioner is in custody since 10.07.2009. It is

obvious therefrom that the custody is not required for any

custodial interrogation.

Without expressing any opinion on the merits, the

petition shall stand allowed. Bail to the satisfaction of

CJM/Duty Magistrate, concerned.

November 19, 2009                              ( S.D. Anand )
vkd                                                   Judge