CRM No. M-26171 of 2009 1
IN THE HIGH COURT FOR THE STATES OF PUNJAB &
HARYANA AT CHANDIGARH.
CRM No. M-26171 of 2009 (O&M)
Date of decision: 12.11.2009
Balwinder Singh @ Laddi ...Petitioner
Versus
State of Punjab ...Respondent
CORAM: HON’BLE MR. JUSTICE RAJAN GUPTA
Present: Mr. P.S. Sekhon, Advocate, for the petitioner.
Mr. Shailesh Gupta, DAG, Punjab.
Rajan Gupta, J (oral).
Learned State counsel (on instructions from Head
Constable Sukhpal Singh, who is present in Court) submits that pursuant
to order dated October 06, 2009, the 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 October 06, 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
November 12, 2009
‘rajpal’