IN THE HIGH COURT OF PUNJAB & HARYANA AT
CHANDIGARH
Criminal Misc. No. M-10491 of 2009
Date of decision: May 25, 2009
Dr. Suresh Bhardwaj & another -Petitioners
Versus
State of Punjab -Respondent
Coram Hon’ble Mr. Justice Rajan Gupta
Present: Mr. Deepak Arora, Advocate, for the petitioners.
Mr. KD Sidhu, DAG, Punjab.
Rajan Gupta, J.(Oral)
Criminal Misc. No. 19306 of 2009 is allowed. Petitioners are
exempted from filing certified copies of the documents.
Criminal Misc. No. M-10491 of 2009
Learned State counsel submits that pursuant to order dated
24-4-2009, the petitioners have already joined the investigation and are no
longer required for custodial interrogation.
In view of the statement made by learned State counsel, the
interim order dated 24.4.2009 is hereby made absolute subject to the
conditions as envisaged under Section 438(2) Cr.P.C.
The petition stands disposed of.
[Rajan Gupta]
Judge
May 25, 2009.
‘ask’