Punjab-Haryana High Court
Present: Mr. Ritesh Pandey vs Unknown on 14 December, 2009
Crl. Misc.-M No.31181 of 2009
Harjinder Singh & another vs. State of Punjab
Present: Mr. Ritesh Pandey, Advocate
for the petitioner.
Mr. A.S.Brar, Sr. DAG, Punjab.
****
On instructions of ASI Vijay Kumar, learned State
counsel has confirmed the fact that the petitioner has joined the
investigation and weapon of offence has been recovered and he is
not required for further investigation.
In the circumstances, in my opinion, no useful purpose
would be served by having the petitioner taken in custody.
In the circumstances interim order dt. 20.11.2009 is
made absolute subject to the provisions of Section 438(2) upto
filing of the challan, whereafter the petitioner would be required
to seek regular bail.
Petition stands disposed of.
December 14, 2009 (AJAY TEWARI) sonia JUDGE