High Court Punjab-Haryana High Court

Gurdeep Singh And Another vs State Of Punjab on 14 July, 2009

Punjab-Haryana High Court
Gurdeep Singh And Another vs State Of Punjab on 14 July, 2009
     IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                     CHANDIGARH

                                 ****

CRM-M-16526 of 2009 (O&M)
DATE OF DECISION: 14.07.2009

****

Gurdeep Singh and another . . . . Petitioners

VS.

State of Punjab . . . . Respondent

****

CORAM : HON’BLE MR.JUSTICE RAKESH KUMAR JAIN

****

Present: Mr.S.S. Goraya, Advocate for the petitioners.

Mr.Ranbir Singh Rawat, AAG, Punjab
for the respondent/State

****

RAKESH KUMAR JAIN J.(ORAL)

Learned counsel for the petitioners submits that

pursuant to the order dated 15.6.2009, petitioners have joined the

investigation.

Learned counsel for the State/respondent, on

instructions received from ASI Harcharan Singh, accepts that the

petitioners have joined the investigation and are no more required

for custodial interrogation.

In view of the above, order dated 15.6.2009 is hereby

made absolute.

It is directed that the petitioners shall abide by the

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

Petition is disposed of.


                                               (RAKESH KUMAR JAIN)
JULY 14, 2009                                      JUDGE
vivek