High Court Punjab-Haryana High Court

Sanjay Kumar vs State Of Haryana on 14 July, 2009

Punjab-Haryana High Court
Sanjay Kumar vs State Of Haryana on 14 July, 2009
IN THE PUNJAB AND HARYANA HIGH COURT AT CHANDIGARH

                                      Crl.M.No.M-16536 of 2009 (O&M)

                                      Date of Decision: 14.7.2009

Sanjay Kumar
                                                   ..Petitioner.

Vs.

State of Haryana
                                                   ..Respondent.


CORAM: HON'BLE MR.JUSTICE RAKESH KUMAR JAIN


Present :   Mr.Sanjeev Sharma, Advocate for the petitioner.

            Mr.Partap Singh, Sr.DAG Haryana for respondent.

RAKESH KUMAR JAIN, J. (Oral)

Counsel for the petitioner contends that the petitioner has

joined the investigation. Counsel for the State submits that the petitioner is

no more required for custodial interrogation.

In view of the above, order dated 15.6.2009 is hereby made

absolute. The petitioner 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 is disposed of.




                                           (Rakesh Kumar Jain)
14.7.2009                                        Judge
Meenu