High Court Punjab-Haryana High Court

Balwant Rai vs State Of Punjab on 19 May, 2009

Punjab-Haryana High Court
Balwant Rai vs State Of Punjab on 19 May, 2009
           IN THE HIGH COURT OF PUNJAB & HARYANA AT
                           CHANDIGARH

                         Criminal Misc. No. M-29564 of 2008
                         Date of decision: May 19, 2009


Balwant Rai                     -Petitioner

             Versus

State of Punjab                 -Respondent

Coram Hon’ble Mr. Justice Rajan Gupta

Present: Mr. BS Bhalla, Advocate, for the petitioner.

Mr. Shilesh Gupta, DAG, Punjab.

Rajan Gupta, J.(Oral)

Criminal Misc. No. 51884 of 2008 is allowed. Petitioner is

exempted from filing certified copies of the documents.

Criminal Misc. No. M-29564 of 2008

Learned State counsel (on instructions from ASI Kashmir

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

2-4-2009, the petitioner has already 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 2-4-2009 is hereby made absolute subject to the

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

The petition stands disposed of.

[Rajan Gupta]
Judge
May 19, 2009.

‘ask’