IN THE HIGH COURT OF PUNJAB & HARYANA AT
CHANDIGARH
Criminal Misc. No. M-8166 of 2009
Date of decision: May 21, 2009
Samunder Singh -Petitioner
Versus
State of Haryana -Respondent
Coram Hon’ble Mr. Justice Rajan Gupta
Present: Mr. NK Sanghi, Advocate, for the petitioner.
Mr. KC Gupta, AAG, Haryana.
Rajan Gupta, J.(Oral)
Criminal Misc. No. 15129 of 2009 is allowed. Petitioner is
exempted from filing certified copies of the documents.
Criminal Misc. No. M-8166 of 2009
Learned State counsel submits that pursuant to order dated
24-3-2009, the petitioner has already joined the investigation and is no
longer required for custodial interrogation.
In view of the statement made by learned State counsel, the
interim order dated 24-3-2009 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 21, 2009.
‘ask’