IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
****
CRM-M-19730 of 2009 (O&M)
DATE OF DECISION: 18.08.2009
****
Darshan Singh . . . . Petitioner
VS.
State of Punjab . . . . Respondent
****
CORAM : HON’BLE MR.JUSTICE RAKESH KUMAR JAIN
****
Present: Mr.P.S. Brar, 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 23.7.2009, petitioner has joined the
investigation.
Learned counsel for the State/respondent, on
instructions received from HC Chamkaur Singh, admits that
petitioner has joined the investigation and is no more required for
custodial interrogation.
In view of the above, order dated 23.7.2009 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 18, 2009 JUDGE
vivek