High Court Punjab-Haryana High Court

Sukhdev Sharma vs State Of Punjab on 14 October, 2009

Punjab-Haryana High Court
Sukhdev Sharma vs State Of Punjab on 14 October, 2009
IN THE PUNJAB AND HARYANA HIGH COURT AT CHANDIGARH

                                       CRM-M 16695 of 2009

                                       Date of Decision: 14.10.2009

Sukhdev Sharma
                                                    ..Petitioner.

Vs.

State of Punjab
                                                    ..Respondent.


CORAM: HON'BLE MR.JUSTICE RAKESH KUMAR JAIN


Present :    Mr.Vikram K.Chaudhari, Advocate for the petitioner.

             Ms.Rajni Gupta, Addl.AG Punjab for the respondent/State.

             Mr.Y.S.Dhillon, Advocate for the complainant.

RAKESH KUMAR JAIN, J. (Oral)

Counsel for the petitioner, inter alia, contends that the

petitioner was an attesting witness of the sale deed. He further submits that

in terms of the order passed by this Court dated 19.6.2009, the petitioner has

joined the investigation. This fact is admitted by the counsel for the State,

on instructions received from SI Tirlok Singh. State counsel further states

that the petitioner is no more required for custodial interrogation.

In view of the above, order dated 19.6.2009 is hereby made

absolute. The petitioner shall abide by the provisions of Section 438(2)

Cr.P.C.

The petition is disposed of.




                                            (Rakesh Kumar Jain)
14.10.2009                                        Judge
Meenu