High Court Punjab-Haryana High Court

Subhash Chander vs State Of Haryana on 1 July, 2009

Punjab-Haryana High Court
Subhash Chander vs State Of Haryana on 1 July, 2009
     IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                     CHANDIGARH

                                ****

Crl.Misc.No.M-6697 of 2009
DATE OF DECISION: 01.07.2009

****

Subhash Chander . . . . Petitioner

VS.

State of Haryana . . . . Respondent

****

CORAM : HON’BLE MR.JUSTICE RAKESH KUMAR JAIN

****

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

Mr.Partap Singh, Sr. DAG, Haryana
for the respondent/State.

Mr.Tapan Yadav, Advocate for the complainant.

****

RAKESH KUMAR JAIN J.(ORAL)

Learned counsel for the petitioner submits that

pursuant to the order dated 9.3.2009, the petitioner has joined

investigation.

Learned counsel for the respondent/State, on

instructions received from ASI Sujan Singh, does not dispute this

fact and states that the petitioner is no more required for custodial

interrogation. Be that as it may. Order dated 9.3.2009 is hereby

made absolute, however, it is directed that the petitioner shall

continue to abide by the provisions of Section 438(2) Cr.P.C.

Disposed of.


                                         (RAKESH KUMAR JAIN)
JULY 01, 2009                                JUDGE
vivek