High Court Punjab-Haryana High Court

Rakesh Kumar @ Toni vs State Of Punjab on 4 September, 2009

Punjab-Haryana High Court
Rakesh Kumar @ Toni vs State Of Punjab on 4 September, 2009
CRM-M- 16954 of 2009                             -1-



     IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                     CHANDIGARH
                         ****

CRM-M- 16954 of 2009
DATE OF DECISION: 04.09.2009

****

Rakesh Kumar @ Toni . . . . Petitioner

VS.

State of Punjab . . . . Respondent

****
CORAM : HON’BLE MR.JUSTICE RAKESH KUMAR JAIN

****

Present: Mr.Sukhjit Singh, Advocate for the petitioner.

Mr.K.D. Sachdeva, Addl. A.G. Punjab
for the respondent/State.

****

RAKESH KUMAR JAIN J.(ORAL)

On 13.08.2009, learned counsel for the State, on

instructions received from HC Sewa Ram, stated that the petitioner

is residing in the same house where Sapna Rani (since deceased)

had died. However, the matter was adjourned on the request of

counsel for the petitioner in order to verify this fact.

Today, learned counsel for the State/respondent has

made a statement, on instructions received from HC Charanjit

Singh, who has verified, that the petitioner is residing in a

altogether separate house.

Learned counsel for the petitioner submits that

pursuant to the order dated 26.6.2009, petitioner has joined the

investigation. He further submits that there is no suicide note left

by the deceased.

CRM-M- 16954 of 2009 -2-

Learned counsel for the State/respondent, on

instructions received from HC Charanjit Singh, admits the facts as

stated by the counsel for the petitioner.

In view of the above, order dated 26.06.2009 is hereby

made absolute.

It is directed that the petitioner shall join the

investigation as and when required and shall abide by the

conditions as envisaged by Section 438(2) Cr.P.C.

Petition is disposed of.





                                               (RAKESH KUMAR JAIN)
SEPTEMBER 04, 2009                                     JUDGE
vivek