IN THE PUNJAB AND HARYANA HIGH COURT AT CHANDIGARH
Crl.M.No.M-16002 of 2009 (O&M)
Date of Decision: 29.7.2009
Joginder Kumar
..Petitioner.
Vs.
State of Punjab
..Respondent.
CORAM: HON'BLE MR.JUSTICE RAKESH KUMAR JAIN
Present : Mr.Rajinder Goyal, Advocate for the petitioner.
Mr.Ranbir Singh Rawat, AAG Punjab.
RAKESH KUMAR JAIN, J. (Oral)
Counsel for the petitioner submits that in terms of the order
passed by this Court dated 3.7.2009, the petitioner has joined the
investigation. This fact is admitted by the counsel for the State on
instructions received from Constable Labh Singh. Counsel for the State also
submits that the petitioner is no more required for custodial interrogation.
In view of the above, order 3.7.2009 is hereby made absolute.
The petitioner shall keep on joining the investigation as and when called
for. He shall also abide by the provisions of Section 438(2) Cr.P.C.
The petition is disposed of.
(Rakesh Kumar Jain)
29.7.2009 Judge
Meenu