High Court Punjab-Haryana High Court

Present: Mr. Ritesh Pandey vs Unknown on 14 December, 2009

Punjab-Haryana High Court
Present: Mr. Ritesh Pandey vs Unknown on 14 December, 2009
           Crl. Misc.-M No.31181 of 2009


Harjinder Singh & another                 vs.       State of Punjab


Present:   Mr. Ritesh Pandey, Advocate
           for the petitioner.

           Mr. A.S.Brar, Sr. DAG, Punjab.

                 ****

On instructions of ASI Vijay Kumar, learned State

counsel has confirmed the fact that the petitioner has joined the

investigation and weapon of offence has been recovered and he is

not required for further investigation.

In the circumstances, in my opinion, no useful purpose

would be served by having the petitioner taken in custody.

In the circumstances interim order dt. 20.11.2009 is

made absolute subject to the provisions of Section 438(2) upto

filing of the challan, whereafter the petitioner would be required

to seek regular bail.

Petition stands disposed of.

December 14, 2009                               (AJAY TEWARI)
sonia                                               JUDGE