CRM-M-9432 of 2009                                    -1-
     IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                     CHANDIGARH
                         ****
 CRM-M-9432 of 2009
DATE OF DECISION: 04.09.2009
****
Babu singh . . . . Petitioner
VS.
State of Punjab . . . . Respondent
 ****
CORAM : HON’BLE MR.JUSTICE RAKESH KUMAR JAIN
****
Present: Mr.S.K. Garg Narwana, Advocate for the petitioner.
 Mr.K.D. Sachdeva, Addl. A.G. Punjab
for the respondent/State.
****
RAKESH KUMAR JAIN J.(ORAL)
Report by the Sr. Superintendent of Police, Mansa has
been placed on record, in which it has been mentioned that due to
apprehension of clash between the Sikh Community and devotees
of Dera Saucha Sauda Sirsa, for keeping Law and order in the area,
securities arrangements were made and inter State Nakas were
held in the border area adjoining Haryana State due to which the
concerned Investigating Officer of this case could not be deputed,
however, in his place Head Constable Person Singh No.39/MNS
was deputed to attend the Court proceedings.
In view of the above, no further action is required to be
taken in this regard.
Learned counsel for the petitioner submits that
pursuant to the order dated 02.04.2009, petitioner has joined the
investigation.
CRM-M-9432 of 2009 -2-
Learned counsel for the respondent/State, on
instructions received from SI Amrit Pal, admits the fact as stated
by the counsel for the petitioner. It is further submitted that since
the challan has been prepared, the petitioner is no more required
for custodial interrogation.
In view of the above, order dated 02.04.2009 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)
SEPTEMBER 04, 2009                              JUDGE
vivek