High Court Punjab-Haryana High Court

Jaswant Singh vs State Of Punjab on 8 October, 2009

Punjab-Haryana High Court
Jaswant Singh vs State Of Punjab on 8 October, 2009
In the High Court for the States of Punjab and Haryana at Chandigarh.


              CRM.M-24936 of 2009
              Decided on 08.10.2009.


Jaswant Singh                              -- Petitioner


                    vs.

State of Punjab                           --Respondent.

CORAM: HON’BLE MR.JUSTICE RAKESH KUMAR JAIN

Present: Mr.S.P.S.Sidhu,Advocate,for the petitioner

Mrs.Rajni Gupta,Addl.AG,Punjab.

Rakesh Kumar Jain, J: (Oral)

Learned counsel for the petitioner submits that the petitioner

has joined the investigation. This fact is admitted by learned counsel for the

respondent/State on instructions received from Paramjit Singh, ASI, who

further states that the petitioner is not required for further interrogation.

In view of above, order dated 10.9.2009, is made absolute. The

petitioner shall, however, keep on joining the investigation as and when

called and shall abide by the provisions of Section 438 (2) Cr.P.C.

The petition is disposed of.

08.10.2009                                           (Rakesh Kumar Jain)
RR                                                           Judge