High Court Punjab-Haryana High Court

Manjit Kaur And Another vs State Of Punjab on 11 September, 2009

Punjab-Haryana High Court
Manjit Kaur And Another vs State Of Punjab on 11 September, 2009
        IN THE HIGH COURT OF PUNJAB AND HARYANA
                       AT CHANDIGARH.

                                  Criminal Misc. No.M-22704 of 2009 (O&M)

                                  Date of Decision: 11.9.2009.

Manjit Kaur and another
                                                   ....Petitioners

              Versus

State of Punjab
                                                   ...Respondent

CORAM : Hon'ble Mr. Justice Rajesh Bindal

Present:-     Mr. R.S. Rana, Advocate
              for the petitioners.

              Mr. Mehardeep Singh, DAG Punjab.


RAJESH BINDAL J.

                       ****

Learned counsel for the State on instruction from SI Rajesh Kumar

submits that the petitioners have already joined investigation and their custodial

interrogation is not required.

In view of the aforesaid stand of counsel for the State, the interim

bail granted to the petitioners on 4.9.2009 is made absolute.

The petition stands disposed of.





                                                 (RAJESH BINDAL)
11.9.2009                                             JUDGE
Reema