IN THE HIGH COURT OF PUNJAB AND HARYANA
                       AT CHANDIGARH
                             Criminal Misc. No. M-16485 of 2009 (O/M).
                                Date of Decision : November 05, 2009.
Sarabjit Singh @ Babla and another
                                                              ...... Petitioner(s).
                                    Versus.
State of Punjab                                             ..... Respondent(s).
CORAM: HON’BLE MR. JUSTICE AUGUSTINE GEORGE MASIH.
Present:- Mr. Gauravjit Singh, Advocate, for,
Mr. R.S. Bajaj, Advocate,
for the petitioner(s).
 Mr. Aman Deep Singh Rai, A.A.G. Punjab,
for respondent-State.
 Mr. V.D. Sharma, Advocate,
for the complainant.
AUGUSTINE GEORGE MASIH, J. (ORAL).
Counsel for the petitioners as well as complainant jointly state
that order dated 07.10.2009 has been complied with.
Counsel for respondent-State does not dispute the said
contention and further states, on instructions from A.S.I. Lakhwinder Singh,
Police Station Khalchian, District Amritsar, that the petitioners have joined
the investigation and they are, as of now, not required for the said purpose.
In view of the above, order dated 24.07.2009 is hereby
confirmed. However, the petitioners shall be bound by the provisions of
Section 438 (2) Cr.P.C.
 (AUGUSTINE GEORGE MASIH)
JUDGE
November 05, 2009.
sjks.