IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
****
CRM-M-11340 of 2009
DATE OF DECISION: 28.07.2009
****
Juned . . . . Petitioner
VS.
State of Haryana . . . . Respondent
****
CORAM : HON’BLE MR.JUSTICE RAKESH KUMAR JAIN
****
Present: Mr.Satish Chaudhary, Advocate for the petitioner.
Mr.Partap Singh, Sr. DAG, Haryana
for the State/respondent.
****
RAKESH KUMAR JAIN J.(ORAL)
Learned counsel for the petitioner submits that
pursuant to the order dated 01.05.2009, petitioner has joined the
investigation.
Learned counsel for the State/respondent, on
instructions received from ASI Rajinder Kumar, admits that the
petitioner has joined the investigation and is no more required for
further custodial interrogation.
In view of the above, order dated 01.05.2009 is hereby
made absolute.
It is directed that the petitioner shall abide by the
conditions as envisaged by Section 438(2) Cr.P.C.
Petition is disposed of.
(RAKESH KUMAR JAIN)
JULY 28, 2009 JUDGE
vivek