High Court Punjab-Haryana High Court

Amarjit Singh And Others vs The State Of Punjab on 14 October, 2009

Punjab-Haryana High Court
Amarjit Singh And Others vs The State Of Punjab on 14 October, 2009
              IN THE HIGH COURT OF PUNJAB AND HARYANA
                       AT CHANDIGARH


                            Criminal Misc. No. M-23212 of 2009 (O&M)
                            Date of decision: 14.10.2009

Amarjit Singh and others
                                                               .. Petitioners
       v.

The State of Punjab
                                                               .. Respondent


CORAM:        HON'BLE MR. JUSTICE RAJESH BINDAL

Present:      Mr. A. K. Walia, Advocate for the petitioners.

              Mr. Mehardeep Singh, Deputy Advocate General, Punjab.
                         ...

Rajesh Bindal J.

Learned counsel for the State, on instructions from ASI Rajinder Pal
Singh, submits that the petitioners have already joined the investigation and their
custodial interrogation is not required.

In view of the stand of learned counsel for the State, the interim
order passed by this Court on 25.8.2009 is made absolute.

The petition stands disposed of.

(Rajesh Bindal)
Judge
14.10.2009
mk