High Court Punjab-Haryana High Court

Balwinder Singh vs State Of Punjab on 15 September, 2009

Punjab-Haryana High Court
Balwinder Singh vs State Of Punjab on 15 September, 2009
IN THE PUNJAB AND HARYANA HIGH COURT AT CHANDIGARH

                                       CRM No.31449 of 2009 and
                                       CRM-M 17527 of 2009

                                       Date of Decision: 15.9.2009

Balwinder Singh
                                                   ..Petitioner.

Vs.

State of Punjab
                                                   ..Respondent.


CORAM: HON'BLE MR.JUSTICE RAKESH KUMAR JAIN


Present :   None for the petitioner.

            Mr.Ranbir Singh Rawat, AAG Punjab for the respondent.

RAKESH KUMAR JAIN, J. (Oral)

CRM No.31449 of 2009

Allowed as prayed for.

Main Case

Counsel for the State/respondent, on instructions received from

ASI Rajinder Singh, submits that the petitioner has joined the investigation

and is no more required for further custodial interrogation.

In view of the above, order dated 10.8.2009 is hereby made

absolute. The petitioner shall keep on joining the investigation as and when

called for. He shall also abide by the provisions of Section 438(2) Cr.P.C.

The petition is disposed of.




                                           (Rakesh Kumar Jain)
15.9.2009                                        Judge
Meenu