High Court Punjab-Haryana High Court

Dinesh Vohra vs State Of Punjab on 12 October, 2009

Punjab-Haryana High Court
Dinesh Vohra vs State Of Punjab on 12 October, 2009
  CRM No. M-24442 of 2009                               1


     IN THE HIGH COURT FOR THE STATES OF PUNJAB &
               HARYANA AT CHANDIGARH.

                               CRM No. M-24442 of 2009
                               Date of decision: 12.10.2009

Dinesh Vohra                                        ...Petitioner
                            Versus
State of Punjab                                     ...Respondent

CORAM: HON’BLE MR. JUSTICE RAJAN GUPTA

Present: Mr. Vipin Mahajan, Advocate, for the petitioner.

Mr. Shailesh Gupta, DAG, Punjab.

Rajan Gupta, J (oral).

Learned counsel for the petitioner submits that pursuant to

order dated September 02, 2009, the petitioner has joined investigation.

Learned State counsel (on instructions from ASI Gurbakhs

Singh, who is present in Court) does not dispute this factual averment

made by the counsel for the petitioner. He further submits that

co-accused i.e. husband of the the girl Renu Bala and her father-in-law

were arrested and later released on regular bail. He also submits that

the petitioner having joined investigation is not required for custodial

interrogation.

In view of the statement made by learned State counsel, the

interim order dated September 02, 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 12, 2009
‘rajpal’