IN THE PUNJAB AND HARYANA HIGH COURT AT CHANDIGARH
CRM-M 16695 of 2009
Date of Decision: 14.10.2009
Sukhdev Sharma
..Petitioner.
Vs.
State of Punjab
..Respondent.
CORAM: HON'BLE MR.JUSTICE RAKESH KUMAR JAIN
Present : Mr.Vikram K.Chaudhari, Advocate for the petitioner.
Ms.Rajni Gupta, Addl.AG Punjab for the respondent/State.
Mr.Y.S.Dhillon, Advocate for the complainant.
RAKESH KUMAR JAIN, J. (Oral)
Counsel for the petitioner, inter alia, contends that the
petitioner was an attesting witness of the sale deed. He further submits that
in terms of the order passed by this Court dated 19.6.2009, the petitioner has
joined the investigation. This fact is admitted by the counsel for the State,
on instructions received from SI Tirlok Singh. State counsel further states
that the petitioner is no more required for custodial interrogation.
In view of the above, order dated 19.6.2009 is hereby made
absolute. The petitioner shall abide by the provisions of Section 438(2)
Cr.P.C.
The petition is disposed of.
(Rakesh Kumar Jain)
14.10.2009 Judge
Meenu