High Court Punjab-Haryana High Court

Daler Singh & Others vs State Of Punjab on 27 August, 2009

Punjab-Haryana High Court
Daler Singh & Others vs State Of Punjab on 27 August, 2009
IN THE HIGH COURT OF PUNJAB & HARYANA AT
CHANDIGARH

                                Criminal Misc. No. M-18793 of 2009
                                Date of decision: August 27, 2009


Daler Singh & others                  -Petitioners

            Versus

State of Punjab                 -Respondent

Coram Hon’ble Mr. Justice Rajan Gupta

Present: Mr. Sanjiv Gupta, Advocate, for the
petitioners.

Mr. Shilesh Gupta, DAG, Punjab.
Mr. Narinder Kapur, Advocate, for the
complainant.

Rajan Gupta, J.(Oral)

Learned State counsel ( on instructions from HC Manjit Singh,

who is present in Court) submits that pursuant to order dated 23-7-2009,

petitioner has joined the investigation and is no longer required for custodial

interrogation.

In view of the statement made by learned State counsel, the

interim order dated 23-7-2009 is hereby made absolute subject to the

conditions as envisaged under Section 438(2) Cr.P.C.

The petition stands allowed in aforesaid terms.

[Rajan Gupta]
Judge
August 27, 2009.

‘ask’