IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
****
CRM-M-26009 of 2009
DATE OF DECISION: 16.11.2009
****
Kabul Singh . . . . Petitioner
VS.
The State of Punjab . . . . Respondent
****
CORAM : HON’BLE MR.JUSTICE RAKESH KUMAR JAIN
****
Present: Mr.B.S. Jaswal, Advocate for the petitioner.
Ms.Rajni Gupta, Addl. A.G. Punjab.
****
RAKESH KUMAR JAIN J. (ORAL)
Learned counsel for the petitioner submits that pursuant to
the order dated 22.9.2009, petitioner has joined the investigation.
Learned counsel for the State/respondent, on instructions
received from HC Harjit Singh, admits that petitioner has joined the
investigation and is no more required for custodial interrogation.
In view of the above, order dated 22.9.2009 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)
NOVEMBER 16, 2009 JUDGE
Vivek