High Court Punjab-Haryana High Court

Sukhwant Singh vs State Of Punjab on 3 November, 2009

Punjab-Haryana High Court
Sukhwant Singh vs State Of Punjab on 3 November, 2009
  CRM No. M-13112 of 2009                                  1


     IN THE HIGH COURT FOR THE STATES OF PUNJAB &
               HARYANA AT CHANDIGARH.

                                 CRM No. M-13112 of 2009 (O&M)
                                 Date of decision: 03.11.2009

Sukhwant Singh                                      ...Petitioner
                             Versus
State of Punjab                                       ...Respondent

CORAM: HON’BLE MR. JUSTICE RAJAN GUPTA

Present: Mr. R.P. Daaria, Advocate for
Mr. Ravi Kapur, Advocate, for the petitioners.

Rajan Gupta, J (oral).

The only prayer in the instant petition is for release of the

passport of the petitioner during the pendency of the case.

Notice of motion.

On the asking of the court, Mr. Shailesh Gupta, DAG,

Punjab accepts notice on behalf of State of Punjab. He submits that the

matter is still at the stage of investigation and the petitioner cannot seek

release of his passport at this stage. Learned counsel further submits

that the court may consider any such request only after completion of

the investigation.

In view of the statement made by learned counsel for the

State, the present petition is dismissed at this stage. However, the

petitioner will be at liberty to seek his remedy after completion of

investigation, if permissible in law.

(RAJAN GUPTA)
JUDGE
November 03, 2009
‘rajpal’