CRM-M-12238 of 2009 (O&M) -1-
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
****
CRM-M-12238 of 2009 (O&M)
DATE OF DECISION: 15.07.2009
****
Darshana Devi @ Darshan Devi
. . . . Petitioner
VS.
State of Haryana
. . . . Respondent
****
CORAM : HON’BLE MR.JUSTICE RAKESH KUMAR JAIN
****
Present: Ms.Sangeet Dubey, Advocate for the petitioner.
Mr.Partap Singh, Sr. DAG, Haryana
for the State/respondent.
Mr.Pankaj Bali, Advocate for the complainant.
****
RAKESH KUMAR JAIN J.(ORAL)
Learned counsel for the petitioner has stated that the
petitioner is a 60 year old lady, who has vide a public notice dated
19.2.2009 (Annexure P-1) disowned her son Harmesh and her
daughter-in-law, whereas FIR was registered on 26.3.2009. He
further submitted that even her son Harmesh has been granted
regular bail by the learned Judicial Magistrate Ist Class, Karnal on
12.4.2009. Learned counsel for the petitioner further submits that
pursuant to the order dated 05.5.2009, petitioner has joined the
investigation.
CRM-M-12238 of 2009 (O&M) -2-
Learned counsel for the State/respondent, on
instructions received from ASI Silak Ram, admits the fact as stated
by the counsel for the petitioner.
In view of the above, order dated 05.5.2009 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 disposed of.
(RAKESH KUMAR JAIN)
JULY 15, 2009 JUDGE
vivek