High Court Punjab-Haryana High Court

Jasvir Singh & Another vs State Of Punjab on 19 May, 2009

Punjab-Haryana High Court
Jasvir Singh & Another vs State Of Punjab on 19 May, 2009
           IN THE HIGH COURT OF PUNJAB & HARYANA AT
                           CHANDIGARH

                         Criminal Misc. No. M-5218 of 2009
                         Date of decision: May 19, 2009


Jasvir Singh & another                -Petitioners

             Versus

State of Punjab                       -Respondent

Coram Hon’ble Mr. Justice Rajan Gupta

Present: Mr. OP Kamboj, Advocate, for the petitioners.

Mr. Shilesh Gupta, DAG, Punjab.

Rajan Gupta, J.(Oral)

Learned State counsel (on instructions from ASI Harbans

Singh, who is present in Court) submits that pursuant to order dated

20-03-2009, 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 20-03-2009 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 19, 2009.

‘ask’