High Court Punjab-Haryana High Court

Samunder Singh vs State Of Haryana on 21 May, 2009

Punjab-Haryana High Court
Samunder Singh vs State Of Haryana on 21 May, 2009
           IN THE HIGH COURT OF PUNJAB & HARYANA AT
                           CHANDIGARH

                         Criminal Misc. No. M-8166 of 2009
                         Date of decision: May 21, 2009


Samunder Singh                        -Petitioner

             Versus

State of Haryana                      -Respondent

Coram Hon’ble Mr. Justice Rajan Gupta

Present: Mr. NK Sanghi, Advocate, for the petitioner.

Mr. KC Gupta, AAG, Haryana.

Rajan Gupta, J.(Oral)

Criminal Misc. No. 15129 of 2009 is allowed. Petitioner is

exempted from filing certified copies of the documents.

Criminal Misc. No. M-8166 of 2009

Learned State counsel submits that pursuant to order dated

24-3-2009, the petitioner has already joined the investigation and is no

longer required for custodial interrogation.

In view of the statement made by learned State counsel, the

interim order dated 24-3-2009 is hereby made absolute subject to the

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

The petition stands disposed of.

[Rajan Gupta]
Judge
May 21, 2009.

‘ask’