High Court Punjab-Haryana High Court

Sartaj Singh vs State Of Punjab on 5 November, 2009

Punjab-Haryana High Court
Sartaj Singh vs State Of Punjab on 5 November, 2009
In the High Court for the States of Punjab and Haryana at Chandigarh.


                   CRM.M 20079 of 2009 (O&M)
                   Decided on 05.11.2009.


    Sartaj Singh                                   -- Petitioner

                        vs.

    State of Punjab                                --Respondent.

CORAM: HON’BLE MR.JUSTICE RAKESH KUMAR JAIN

Present: Mr.Vipin Mahajan,Advocate,for the petitioner

Mr.R.S.Rawat,A.AG,Punjab.

Mr.Onkar Singh,Advocate,for the complainant.

Rakesh Kumar Jain, J: (Oral)

Learned counsel for the petitioner submits that in terms of

the order passed by this Court on 29.7.2009, the petitioner has joined

the investigation and almost all the dowry articles have been

recovered. This fact is admitted by learned counsel for the respondent-

State on instructions received from S.I. Deep Singh. He further states

that the petitioner is not required for custodial interrogation.

In view of the above, order dated 29.7.2009 is made

absolute. The petitioner shall, however, keep on joining the

investigation as and when called and shall abide by the provisions of

Section 438 (2) Cr.P.C.

The petition is disposed of.

    05.11.2009                                         (Rakesh Kumar Jain)
    RR                                                         Judge