High Court Punjab-Haryana High Court

Sukhdeep Singh vs State Of Punjab on 21 August, 2009

Punjab-Haryana High Court
Sukhdeep Singh vs State Of Punjab on 21 August, 2009
IN THE PUNJAB AND HARYANA HIGH COURT AT CHANDIGARH

                                        CRM-M 21926 of 2009 (O&M)

                                        Date of Decision: 21.8.2009

Sukhdeep Singh
                                                   ..Petitioner.

Vs.

State of Punjab
                                                   ..Respondent.

CORAM: HON’BLE MR.JUSTICE RAKESH KUMAR JAIN

Present : Mr.Sarju Puri, Advocate for the petitioner.

Mr.K.D.Sachdeva, Addl.AG Punjab for the respondent/State.

RAKESH KUMAR JAIN, J.(Oral)

Counsel for the petitioner submits that the petitioner has joined

the investigation in terms of the order passed by this Court dated 13.8.2009.

He further submits that the petitioner has been attributed a simple injury.

This fact is admitted by the counsel for the State, on instructions received

from HC Sunil Dutt. He further submits that the petitioner is no more

required for custodial interrogation.

In view of the above, order dated 13.8.2009 is hereby made

absolute. The petitioner shall keep on joining the investigation as and when

called for. He shall also abide by the provisions of Section 438(2) Cr.P.C.

The petition is disposed of.





                                            (Rakesh Kumar Jain)
21.8.2009                                         Judge
Meenu