IN THE HIGH COURT OF PUNJAB & HARYANA AT
CHANDIGARH
Criminal Misc. No. 24699 of 2009
Date of decision: November 11, 2009
Jarnail Singh -Petitioner
Versus
State of Punjab -Respondent
Coram Hon’ble Mr. Justice Rajan Gupta
Present: Mr. DS Pheruman, Advocate, for
the petitioner.
Mr. Shilesh Gupta, DAG, Punjab.
Rajan Gupta, J.(Oral)
Learned State counsel ( on instructions from HC Rajinder
Singh, who is present in Court) submits that pursuant to order dated
September 11, 2009, petitioner has 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 September 11, 2009 is hereby made absolute subject to
the conditions as envisaged under Section 438(2) Cr.P.C.
The petition stands allowed in aforesaid terms.
[Rajan Gupta]
Judge
November 11, 2009.
‘ask’