IN THE HIGH COURT OF PUNJAB & HARYANA AT
CHANDIGARH
Criminal Misc. No. M-8738 of 2009
Date of decision: May 26, 2009
Karan Anand -Petitioner
Versus
State of Haryana -Respondent
Coram Hon’ble Mr. Justice Rajan Gupta
Present: Mr. Ashit Malik, Advocate, for the petitioner.
Mr. KC Gupta, AAG, Haryana.
Rajan Gupta, J.(Oral)
Mr. Malik submits that the petitioner is a student of M.M.
Institute of Hotel Management & Catering Technology, Ambala. Counsel
further submits that no role has been ascribed to the petitioner in the FIR
and main accused i.e. parents of the petitioner had already been arrested
and were later released on regular bail.
Learned State counsel submits that pursuant to order dated
March 30, 2009, the petitioner has already joined the investigation and is
no longer required for custodial interrogation.
In view of the statement made by learned State counsel, the
interim order dated March 30, 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
May 26, 2009.
‘ask’