Punjab-Haryana High Court
Tarun Kapoor & Another vs State Of Punjab on 30 July, 2009
IN THE HIGH COURT OF PUNJAB & HARYANA AT
CHANDIGARH
Crl. Misc. No. M-9969 of 2009
Date of decision: July 30, 2009
Tarun Kapoor & another -Petitioners
Versus
State of Punjab -Respondent
Coram Hon’ble Mr. Justice Rajan Gupta
Present: Mr. MS Sidhu, Advocate, for the petitioners.
Mr. Shilesh Gupta, DAG, Punjab.
Rajan Gupta, J.(Oral)
Learned State counsel ( on instructions from HC Sukhdev
Singh, who is present in Court) submits that pursuant to order dated April
16, 2009, petitioners have joined the investigation and are no longer
required for custodial interrogation.
In view of the statement made by learned State counsel, the
interim order dated April 16, 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
July 30, 2009.
‘ask’