High Court Punjab-Haryana High Court

Kuldeep Singh And Another vs State Of Punjab on 4 August, 2009

Punjab-Haryana High Court
Kuldeep Singh And Another vs State Of Punjab on 4 August, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH

                                Crl.M.No.M-16561 of 2009

                                Date of Decision: 4.8.2009

Kuldeep Singh and another
                                                    ....Petitioners.
Vs.

State of Punjab
                                                    ..Respondent.

CORAM: HON’BLE MR.JUSTICE RAKESH KUMAR JAIN

Present : Mr.Naresh Kaushik, Advocate for
Mr.K.S.Dhanora, Advocate for the petitioners.

Mr.R.S.Rawat, AAG Punjab for the State.

RAKESH KUMAR JAIN, J.(Oral)

Counsel for the petitioners submits that the petitioners have

joined the investigation. Moreover, he submits that there is a compromise

effected between the parties on the basis of which quashing petition bearing

Crl.M.No.8075 of 2009 titled as Kuldeep Singh and others Vs. State of

Punjab and others has already been filed in the Court in which notice of

motion has been issued.

Counsel for the State, on instructions received from HC

Balwinder Kumar submits that the petitioners have joined the investigation

and are not required for custodial interrogation.

In view of the above, order dated 17.6.2009 is made absolute.

They shall keep on joining the investigation as and when called for. They

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

The petition stands disposed of.




                                        (RAKESH KUMAR JAIN)
4.8.2009                                      JUDGE
Meenu