High Court Punjab-Haryana High Court

Amarjit Singh vs State Of Punjab on 18 September, 2009

Punjab-Haryana High Court
Amarjit Singh vs State Of Punjab on 18 September, 2009
IN THE HIGH COURT OF PUNJAB & HARYANA AT
CHANDIGARH

                               Criminal Misc. No. M-14336 of 2009
                               Date of decision: September 18, 2009


Amarjit Singh                  -Petitioner

            Versus

State of Punjab                -Respondent

Coram Hon’ble Mr. Justice Rajan Gupta

Present: Mr. TS Sangha, Sr. Advocate, with
Mr. Gurinderjit Singh, Advocate, for the petitioner.
Mr. Shilesh Gupta, DAG, Punjab.

Rajan Gupta, J.(Oral)

Learned State counsel ( on instructions from ASI Gursewak

Singh, who is present in Court) submits that pursuant to order dated

20-08-2009, 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 20-08-2009 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 18, 2009.

‘ask’