CRM No. M-23885 of 2009 1
IN THE HIGH COURT FOR THE STATES OF PUNJAB &
HARYANA AT CHANDIGARH.
CRM No. M-23885 of 2009 (O&M)
Date of decision: 21.10.2009
Pankaj Mehta ...Petitioner
Versus
State of Haryana ...Respondent
CORAM: HON’BLE MR. JUSTICE RAJAN GUPTA
Present: Mr. GBS Gill, Advocate, for the petitioner.
Mr. Tarun Aggarwal, Senior DAG, Haryana.
Rajan Gupta, J (oral).
Learned State counsel (on instructions from S.I. Rajpal
Singh, who is present in Court) submits that pursuant to order dated
August 31, 2009, the petitioner has joined the investigation and is no
longer required for custodial interrogation.
In view of the statement made by learned State counsel, the
interim order dated August 31, 2009 is hereby made absolute subject to
the conditions as envisaged under Section 438 (2) Cr.P.C.
The petition stands disposed of.
(RAJAN GUPTA)
JUDGE
October 21, 2009
‘rajpal’