High Court Punjab-Haryana High Court

Kabul Singh vs The State Of Punjab on 16 November, 2009

Punjab-Haryana High Court
Kabul Singh vs The State Of Punjab on 16 November, 2009
       IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                      CHANDIGARH
                           ****

CRM-M-26009 of 2009
DATE OF DECISION: 16.11.2009
****

Kabul Singh . . . . Petitioner

VS.

The State of Punjab . . . . Respondent

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

Present: Mr.B.S. Jaswal, Advocate for the petitioner.

Ms.Rajni Gupta, Addl. A.G. Punjab.

****

RAKESH KUMAR JAIN J. (ORAL)

Learned counsel for the petitioner submits that pursuant to

the order dated 22.9.2009, petitioner has joined the investigation.

Learned counsel for the State/respondent, on instructions

received from HC Harjit Singh, admits that petitioner has joined the

investigation and is no more required for custodial interrogation.

In view of the above, order dated 22.9.2009 is hereby

made absolute.

It is directed that the petitioner shall abide by the

conditions as envisaged by Section 438(2) Cr.P.C.

Petition is disposed of.




                                             (RAKESH KUMAR JAIN)
NOVEMBER 16, 2009                                      JUDGE
Vivek