In the High Court for the States of Punjab and Haryana at Chandigarh.
CRM.M-24936 of 2009
Decided on 08.10.2009.
Jaswant Singh -- Petitioner
vs.
State of Punjab --Respondent.
CORAM: HON’BLE MR.JUSTICE RAKESH KUMAR JAIN
Present: Mr.S.P.S.Sidhu,Advocate,for the petitioner
Mrs.Rajni Gupta,Addl.AG,Punjab.
Rakesh Kumar Jain, J: (Oral)
Learned counsel for the petitioner submits that the petitioner
has joined the investigation. This fact is admitted by learned counsel for the
respondent/State on instructions received from Paramjit Singh, ASI, who
further states that the petitioner is not required for further interrogation.
In view of above, order dated 10.9.2009, is made absolute. The
petitioner shall, however, keep on joining the investigation as and when
called and shall abide by the provisions of Section 438 (2) Cr.P.C.
The petition is disposed of.
08.10.2009 (Rakesh Kumar Jain) RR Judge