High Court Punjab-Haryana High Court

Chamkaur Singh vs State Of Punjab on 18 September, 2009

Punjab-Haryana High Court
Chamkaur Singh vs State Of Punjab on 18 September, 2009
        IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                        CHANDIGARH
                            ****

CRM-M-23243 of 2009
DATE OF DECISION: 18.09.2009

****

Chamkaur Singh . . . . Petitioner

VS.

State of Punjab . . . . Respondent

****
CORAM : HON’BLE MR.JUSTICE RAKESH KUMAR JAIN

****

Present: Mr.G.S. Nahel, Advocate for the petitioner.

Mr.K.D. Sachdeva, Addl. A.G. Punjab
for the respondent/State.

****

RAKESH KUMAR JAIN J.(ORAL)

Learned counsel for the petitioner submits that

pursuant to the order dated 26.8.2009, petitioner has joined the

investigation.

Learned counsel for the State/respondent, on

instructions received from HC Balwinder Singh, admits that

petitioner has joined the investigation and is no more required for

custodial interrogation.

In view of the above, order dated 268.8.2009 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)
SEPTEMBER 18, 2009 JUDGE
vivek