High Court Punjab-Haryana High Court

Babu Singh vs State Of Punjab on 4 September, 2009

Punjab-Haryana High Court
Babu Singh vs State Of Punjab on 4 September, 2009
CRM-M-9432 of 2009                                    -1-




     IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                     CHANDIGARH
                         ****

CRM-M-9432 of 2009
DATE OF DECISION: 04.09.2009

****

Babu singh . . . . Petitioner

VS.

State of Punjab . . . . Respondent

****
CORAM : HON’BLE MR.JUSTICE RAKESH KUMAR JAIN

****

Present: Mr.S.K. Garg Narwana, Advocate for the petitioner.

Mr.K.D. Sachdeva, Addl. A.G. Punjab
for the respondent/State.

****

RAKESH KUMAR JAIN J.(ORAL)

Report by the Sr. Superintendent of Police, Mansa has

been placed on record, in which it has been mentioned that due to

apprehension of clash between the Sikh Community and devotees

of Dera Saucha Sauda Sirsa, for keeping Law and order in the area,

securities arrangements were made and inter State Nakas were

held in the border area adjoining Haryana State due to which the

concerned Investigating Officer of this case could not be deputed,

however, in his place Head Constable Person Singh No.39/MNS

was deputed to attend the Court proceedings.

In view of the above, no further action is required to be

taken in this regard.

Learned counsel for the petitioner submits that

pursuant to the order dated 02.04.2009, petitioner has joined the

investigation.

CRM-M-9432 of 2009 -2-

Learned counsel for the respondent/State, on

instructions received from SI Amrit Pal, admits the fact as stated

by the counsel for the petitioner. It is further submitted that since

the challan has been prepared, the petitioner is no more required

for custodial interrogation.

In view of the above, order dated 02.04.2009 is hereby

made absolute.

It is directed that the petitioner shall abide by the

conditions as envisaged by Section 438(2) Cr.P.C.

Petition is disposed of.




                                        (RAKESH KUMAR JAIN)
SEPTEMBER 04, 2009                              JUDGE
vivek