IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH
CRM M-12430 of 2009 (O&M)
Date of Decision: 10.8.2009
Sandeep Singh
....Petitioner.
Vs.
State of Punjab
..Respondent.
CORAM: HON’BLE MR.JUSTICE RAKESH KUMAR JAIN
Present : Mr.Ashok Giri, Advocate for the petitioner.
Mr.K.D.Sachdeva, Addl.AG Punjab.
RAKESH KUMAR JAIN, J.(Oral)
Counsel for the petitioner submits that the petitioner has joined
the investigation, moreover, recovery has been effected. This fact is
admitted by the counsel for the State, on instructions received from HC
Daljit Singh. Counsel for the State further submits that the petitioner is no
more required for custodial interrogation.
In view of the above, order dated 27.7.2009 is hereby made
absolute. He shall join the investigation as and when called for. He shall
also abide by the provisions of Section 438(2) Cr.P.C.
The petition stands disposed of.
(RAKESH KUMAR JAIN)
10.8.2009 JUDGE
Meenu