High Court Punjab-Haryana High Court

Baljinder Pal Singh & Others vs State Of Punjab on 12 May, 2009

Punjab-Haryana High Court
Baljinder Pal Singh & Others vs State Of Punjab on 12 May, 2009
           IN THE HIGH COURT OF PUNJAB & HARYANA AT
                           CHANDIGARH

                         Criminal Misc. No. M-11234 of 2009
                         Date of decision: May 12, 2009


Baljinder Pal Singh & others                -Petitioners

             Versus

State of Punjab                             -Respondent

Coram Hon’ble Mr. Justice Rajan Gupta

Present: Mr. Sandeep Arora, Advocate, for the petitioners.

Mr. Shilesh Gupta, DAG, Punjab.

Rajan Gupta, J.(Oral)

Learned counsel for the State (on the instructions from SI Ajay

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

04, 2009, the petitioners have joined the investigation and are at present

cooperating with the investigating agency. Counsel further submits that the

petitioners are no longer required for custodial interrogation.

In view of the statement made by learned State counsel, the

interim order dated May 04, 2009 is hereby made absolute.

The petition stands disposed of.

[Rajan Gupta]
Judge
May 12, 2009.

‘ask’