High Court Punjab-Haryana High Court

Vineet @ Vini And Another vs State Of Punjab on 15 September, 2009

Punjab-Haryana High Court
Vineet @ Vini And Another vs State Of Punjab on 15 September, 2009
        IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                        CHANDIGARH
                            ****

Crl. Misc. No.36323 of 2009 and
CRM-M- 20152 of 2009
DATE OF DECISION: 15.09.2009

****

Vineet @ Vini and another . . . . Petitioners

VS.

State of Punjab . . . . Respondent

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

****

Present: None for the petitioners.

Mr.Ranbir Singh Rawat, AAG, Punjab
for the respondent/State

****

RAKESH KUMAR JAIN J.(ORAL)

Crl. Misc. No.36323 of 2009
Allowed as prayed for.

CRM-M- 20152 of 2009

Learned counsel for the State/respondent, on

instructions received from ASI Ravel Singh, submits that

petitioners have joined the investigation and are no more required

for custodial interrogation.

In view of the above, order dated 27.7.2009 is hereby

made absolute.

It is directed that the petitioners shall abide by the

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

Petition is disposed of.

(RAKESH KUMAR JAIN)
SEPTEMBER 15, 2009 JUDGE
vivek