In the High Court for the States of Punjab and Haryana at Chandigarh.
Crl.Misc.Nos.33357 & 33358 of 2009 and
CRM.M-16666 of 2009 (O&M)
Decided on July 14,2009.
Rashmi and another -- Petitioners
vs.
State of Haryana ---Respondent.
Present: Mr.Gurcharan Dass, Advocate,for the petitioners
Mr.Partap Singh,Sr.DAG,Haryana.
Mr.Jagdish Marwaha,Advocate,for the complainant.
Rakesh Kumar Jain, J: (Oral)
Crl.Misc.Nos.33357 and 33358 of 2009
Allowed as prayed for.
CRM M 16666 of 2009
Learned counsel for the petitioners inter-alia contends that
the petitioners are mother-in-law and father-in-law of the complainant. It is
submitted by the learned counsel for the petitioners that vide document
Annexure CA-2 attached with the application filed by the learned counsel
for the complainant, all the dowry articles except gold ornaments have been
recovered. This fact is admitted by the learned State Counsel on instructions
from ASI Dharam Pal. Learned counsel for the petitioners further submits
that the petitioners have joined the investigation.
In view of the above, the order dated 19.6.2009 is made
absolute. The petitioners shall, however, keep on joining the investigation
as and when called and shall abide by the provisions of Section 438 (2)
Cr.P.C.
The petition is disposed of.
July 14,2009 (Rakesh Kumar Jain) RR Judge