Punjab-Haryana High Court
Boota Singh vs State Of Punjab on 19 November, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
Crl. Misc. No. M-28408 of 2009
Date of Decision: November 19, 2009
Boota Singh
... Petitioner
Versus
State of Punjab.
... Respondent
CORAM: HON'BLE MR. JUSTICE S.D. ANAND.
Present: Ms. Amandeep Sibia, Advocate,
for the petitioner.
Mr. B.B.S. Teji, Asstt. Advocate General, Punjab.
S.D. Anand, J. (Oral)
The petitioner is in custody since 10.07.2009. It is
obvious therefrom that the custody is not required for any
custodial interrogation.
Without expressing any opinion on the merits, the
petition shall stand allowed. Bail to the satisfaction of
CJM/Duty Magistrate, concerned.
November 19, 2009 ( S.D. Anand ) vkd Judge