IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH
Criminal Misc. No. M-16713 of 2009 (O&M)
Date of decision: 21.7.2009
Kuldeep Singh and others
.. Petitioners
v.
State of Punjab
.. Respondent
CORAM: HON'BLE MR. JUSTICE RAJESH BINDAL
Present: Mr. Sant Pal Singh Sidhu, Advocate for the petitioners.
Mr. Anter Singh Brar, Sr. DAG, Punjab.
..
Rajesh Bindal J.
Learned counsel for the State, on instructions from Head Constable
Kashmir Singh, submits that the petitioners have already joined investigation.
Their custodial interrogation is not required. The injuries, which are attributed to
them in the FIR, were admittedly found to be simple in nature.
Accordingly, the order passed by this Court on 19.6.2009 is made
absolute.
The petition stands disposed of.
(Rajesh Bindal)
Judge
21.7.2009
mk