Punjab-Haryana High Court
Reshma vs State Of Haryana on 13 October, 2009
IN THE PUNJAB AND HARYANA HIGH COURT AT CHANDIGARH
CRM-M 25513 of 2009
Date of Decision: 13.10.2009
Reshma
..Petitioner.
Vs.
State of Haryana
..Respondent.
CORAM: HON'BLE MR.JUSTICE RAKESH KUMAR JAIN
Present : Mr.N.S.Shekhawat, Advocate for the petitioner.
Mr.Kartar Singh, AAG Haryana for the respondent/State.
RAKESH KUMAR JAIN, J. (Oral)
Counsel for the petitioner submits that in terms of order passed
by this Court dated 11.9.2009, the petitioner has joined the investigation.
This fact is admitted by the counsel for the State, on instructions received
from ASI Mahabir Singh. State counsel further states that the petitioner is
no more required for custodial interrogation.
In view of the above, order dated 11.9.2009 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)
13.10.2009 Judge
Meenu