High Court Punjab-Haryana High Court

Darshan Singh vs State Of Punjab on 18 August, 2009

Punjab-Haryana High Court
Darshan Singh vs State Of Punjab on 18 August, 2009
        IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                        CHANDIGARH
                            ****

CRM-M-19730 of 2009 (O&M)
DATE OF DECISION: 18.08.2009

****

Darshan Singh . . . . Petitioner

VS.

State of Punjab . . . . Respondent

****
CORAM : HON’BLE MR.JUSTICE RAKESH KUMAR JAIN

****

Present: Mr.P.S. Brar, Advocate for the petitioner.

Mr.K.D. Sachdeva, Addl. A.G. Punjab
for the respondent/State.

****

RAKESH KUMAR JAIN J.(ORAL)

Learned counsel for the petitioner submits that

pursuant to the order dated 23.7.2009, petitioner has joined the

investigation.

Learned counsel for the State/respondent, on

instructions received from HC Chamkaur Singh, admits that

petitioner has joined the investigation and is no more required for

custodial interrogation.

In view of the above, order dated 23.7.2009 is hereby

made absolute.

It is directed that the petitioner shall abide by the

conditions as envisaged by Section 438(2) Cr.P.C.

Petition is disposed of.



                                           (RAKESH KUMAR JAIN)
AUGUST 18, 2009                                    JUDGE
vivek