High Court Punjab-Haryana High Court

Jaswinder Singh And Others vs State Of Punjab on 23 October, 2009

Punjab-Haryana High Court
Jaswinder Singh And Others vs State Of Punjab on 23 October, 2009
        IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                        CHANDIGARH
                            ****

CRM-M-27897 of 2009
DATE OF DECISION:23.10.2009

****

Jaswinder Singh and others . . . . Petitioners

VS.

State of Punjab . . . . Respondent

****
CORAM : HON’BLE MR.JUSTICE RAKESH KUMAR JAIN

****

Present: Mr.Jaspreet Singh, Advocate for the petitioners.

Ms.Rajni Gupta, Addl. A.G. Punjab
for the State/respondent.

****

RAKESH KUMAR JAIN J. (ORAL)

Learned counsel for the petitioners submits that

pursuant to the order dated 07.10.2009, petitioners have joined the

investigation.

Learned counsel for the State/respondent, on

instructions received from HC Surjit Singh, admits that

petitioners have joined the investigation and are no more required

fur custodial interrogation.

In view of the above, order dated 07.10.2009 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)
OCTOBER 23, 2009                                        JUDGE
vivek