IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
****
CRM-M-21101 of 2009
DATE OF DECISION: 17.09.2009
****
Gurvinder Singh @ Bittu Bhatata . . . . Petitioner
VS.
State of Punjab . . . . Respondent
****
CORAM : HON’BLE MR.JUSTICE RAKESH KUMAR JAIN
****
Present: Mr.Veneet Sharma, 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 24.8.2009, petitioner has joined the
investigation.
Learned counsel for the State/respondent, on
instructions received from ASI Dinesh Kumar, admits that
petitioner has joined the investigation and is no more required for
custodial interrogation.
In view of the above, order dated 24.8.2009 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 17, 2009 JUDGE
vivek