IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
****
Crl. Misc. No.36323 of 2009 and
CRM-M- 20152 of 2009
DATE OF DECISION: 15.09.2009
****
Vineet @ Vini and another . . . . Petitioners
VS.
State of Punjab . . . . Respondent
****
CORAM : HON’BLE MR.JUSTICE RAKESH KUMAR JAIN
****
Present: None for the petitioners.
Mr.Ranbir Singh Rawat, AAG, Punjab
for the respondent/State
****
RAKESH KUMAR JAIN J.(ORAL)
Crl. Misc. No.36323 of 2009
Allowed as prayed for.
CRM-M- 20152 of 2009
Learned counsel for the State/respondent, on
instructions received from ASI Ravel Singh, submits that
petitioners have joined the investigation and are no more required
for custodial interrogation.
In view of the above, order dated 27.7.2009 is hereby
made absolute.
It is directed that the petitioners shall abide by the
conditions as envisaged by Section 438(2) Cr.P.C.
Petition is disposed of.
(RAKESH KUMAR JAIN)
SEPTEMBER 15, 2009 JUDGE
vivek