Punjab-Haryana High Court
Parminder Kaur vs State Of Punjab on 24 September, 2009
IN THE HIGH COURT OF PUNJAB & HARYANA AT
CHANDIGARH
Criminal Misc. No. M-11973 of 2009
Date of decision: September 24, 2009
Parminder Kaur -Petitioner
Versus
State of Punjab -Respondent
Coram Hon’ble Mr. Justice Rajan Gupta
Present: Mr. IPS Kohli, Advocate, for the petitioner.
Mr. Shilesh Gupta, DAG, Punjab.
Rajan Gupta, J.(Oral)
Learned State counsel ( on instructions from ASI Som Nath,
who is present in Court) submits that pursuant to order dated 26-05-2009,
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 26-05-2009 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
September 24, 2009.
‘ask’