IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH
Criminal Misc. No. M-26591 of 2009 (O/M).
Date of Decision : October 22, 2009.
Sanjay
...... Petitioner(s).
Versus.
State of Haryana ..... Respondent(s).
CORAM: HON’BLE MR. JUSTICE AUGUSTINE GEORGE MASIH.
Present:- Ms. Preeti Khanna, Advocate,
for the petitioner.
Mr. A.K. Jindal, A.A.G. Haryana,
for respondent-State.
AUGUSTINE GEORGE MASIH, J. (ORAL).
Counsel for the petitioner states that in compliance of order
dated 22.09.2009, passed by this Court, the petitioner had joined the
investigation.
This fact is not disputed by counsel for respondent-State, on
instructions from E.S.I. Des Raj, Police Station Sadar, Charkhi Dadri. He
further states that the petitioner is, as of now, not required for investigation
purpose.
In view of the above, order dated 22.09.2009 is confirmed.
However, the petitioner shall be bound by the provisions of Section 438 (2)
Cr.P.C.
(AUGUSTINE GEORGE MASIH)
JUDGE
October 22, 2009.
sjks.