IN THE HIGH COURT OF PUNJAB & HARYANA AT
CHANDIGARH
Criminal Misc. No. M-5218 of 2009
Date of decision: May 19, 2009
Jasvir Singh & another -Petitioners
Versus
State of Punjab -Respondent
Coram Hon’ble Mr. Justice Rajan Gupta
Present: Mr. OP Kamboj, Advocate, for the petitioners.
Mr. Shilesh Gupta, DAG, Punjab.
Rajan Gupta, J.(Oral)
Learned State counsel (on instructions from ASI Harbans
Singh, who is present in Court) submits that pursuant to order dated
20-03-2009, the petitioners have already joined the investigation and are no
longer required for custodial interrogation.
In view of the statement made by learned State counsel, the
interim order dated 20-03-2009 is hereby made absolute subject to the
conditions as envisaged under Section 438(2) Cr.P.C.
The petition stands disposed of.
[Rajan Gupta]
Judge
May 19, 2009.
‘ask’