High Court Punjab-Haryana High Court

Harbans Singh vs State Of Punjab on 30 July, 2008

Punjab-Haryana High Court
Harbans Singh vs State Of Punjab on 30 July, 2008
In the Punjab and Haryana High Court,at Chandigarh.


             Crl.Misc. No.M- 5650 of 2008
             Decided on July 30,2008.



Harbans Singh                                      --- Petitioner


             vs.

State of Punjab                                    ---Respondent.

Present: Mr.B.S.Bhalla,Advocate, for the petitioner

Mr.IPS Sidhus,Sr.DAG,Punjab.

Rakesh Kumar Jain,J:

Counsel for the petitioner submits that pursuant to the order

dated 11.4.2008, the petitioner has joined the investigation. This fact is

admitted by Mr. Sidhu, on instructions from H.C.Balbir Singh. It is further

stated by Mr. Sidhu that the petitioner is not required for custodial

interrogation.

In view of the above, the present petition is allowed and the

interim order dated 11.4.2008, is made absolute.

July 30,2008                                          (Rakesh Kumar Jain)
RR                                                            Judge