High Court Punjab-Haryana High Court

Vishav Kumar Sharma vs State Of Haryana on 5 August, 2009

Punjab-Haryana High Court
Vishav Kumar Sharma vs State Of Haryana on 5 August, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH


                                Crl.M.No.M-17035 of 2009

                                Date of Decision: 5.8.2009

Vishav Kumar Sharma

                                                   ....Petitioner.
Vs.

State of Haryana
                                                   ..Respondent.

CORAM: HON’BLE MR.JUSTICE RAKESH KUMAR JAIN

Present : Mr.Sushil Jain, Advocate for the petitioner.

Mr.Amit Khatkar, AAG Haryana for the State.

RAKESH KUMAR JAIN, J.(Oral)

Counsel for the petitioner submits that the petitioner has joined

the investigation. This fact is admitted by the counsel for the State, on

instructions received from ASI Bhavishan Singh. State counsel further

submits that the petitioner is no more required for custodial interrogation.

In view of the above, order dated 30.6.2009 is hereby made

absolute. He shall keep on joining the investigation as and when called for.

He shall also abide by the provisions of Section 438(2) Cr.P.C.

The petition stands disposed of.




                                        (RAKESH KUMAR JAIN)
5.8.2009                                      JUDGE
Meenu