High Court Punjab-Haryana High Court

Bhawandeep Singh vs State Of Punjab And Another on 6 November, 2009

Punjab-Haryana High Court
Bhawandeep Singh vs State Of Punjab And Another on 6 November, 2009
IN THE PUNJAB AND HARYANA HIGH COURT AT CHANDIGARH

                                      CRM-M 30225 of 2009

                                      Date of Decision: 6.11.2009

Bhawandeep Singh

                                                   ..Petitioner.
Vs.

State of Punjab and another
                                                   ..Respondents.


CORAM: HON'BLE MR.JUSTICE RAKESH KUMAR JAIN

Present :   Mr.Sunil Agnihotri, Advocate for the petitioner.

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

RAKESH KUMAR JAIN, J. (Oral)

Counsel for the petitioner submits that in terms of the order

dated 28.10.2009, the petitioner has joined the investigation. This fact is not

disputed by the counsel for the State. However, State counsel, on

instructions received from ASI Hakam Singh further submits that the

petitioner is no more required for custodial interrogation.

In view of the above, order dated 28.10.2009 is hereby made

absolute. The petitioner, shall however abide by the provisions of Section

438(2) Cr.P.C.

The petition stands disposed of.




                                           (Rakesh Kumar Jain)
6.11.2009                                        Judge
Meenu