IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
****
CRM-M-13418 of 2009
DATE OF DECISION: 05.08.2009
****
Bhupinder Singh . . . . Petitioner
VS.
State of Punjab . . . . Respondent
****
CORAM : HON’BLE MR.JUSTICE RAKESH KUMAR JAIN
****
Present: Mr.Mandeep Singh Manaise, Advocate
for the petitioner.
Mr.Vishal Munjal, Addl. A.G. Punjab
for the State/respondent.
****
RAKESH KUMAR JAIN J.(ORAL)
Learned counsel for the petitioner submits that
pursuant to the order dated 15.5.2009, petitioner has joined the
investigation.
Learned counsel for the State/respondent, on
instructions received from ASI Daljit Singh, admits that the
petitioner has joined the investigation and is no more required for
custodial interrogation.
In view of the above, order dated 15.5.2009 is hereby
made absolute.
It is directed that the petitioner shall abide by the
conditions as envisaged by Section 438(2) Cr.P.C.
Petition is disposed of.
(RAKESH KUMAR JAIN)
AUGUST 05, 2009 JUDGE
vivek