High Court Punjab-Haryana High Court

Jolly Vij vs State Of Punjab on 13 August, 2009

Punjab-Haryana High Court
Jolly Vij vs State Of Punjab on 13 August, 2009
              IN THE HIGH COURT OF PUNJAB AND HARYANA
                       AT CHANDIGARH


                             Criminal Misc. No. M-21398 of 2009 (O&M)
                             Date of decision: 13.8.2009

Jolly Vij
                                                             .. Petitioner
       v.

State of Punjab
                                                             .. Respondent


CORAM:        HON'BLE MR. JUSTICE RAJESH BINDAL

Present:      Mr. Vishal Sharma, Advocate for the petitioner.

              Mr. A. S. Brar, Senior Deputy Advocate General, Punjab.

                                  ..

Rajesh Bindal J.

Learned counsel for the State, on instructions from SI Devender
Parshad, submits that the petitioner has joined the investigation and his custodial
interrogation is not required.

In view of the above, the interim order passed by this Court on
6.8.2009 is made absolute.

The petition stands disposed of.

(Rajesh Bindal)
Judge
13.8.2009
mk