High Court Punjab-Haryana High Court

Dharampal vs State Of Haryana on 7 August, 2009

Punjab-Haryana High Court
Dharampal vs State Of Haryana on 7 August, 2009
        IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                        CHANDIGARH
                            ****

CRM-M-19351 of 2009 (O&M)
DATE OF DECISION: 07.08.2009

****

Dharampal . . . . Petitioner

VS.

State of Haryana . . . . Respondent

****
CORAM : HON’BLE MR.JUSTICE RAKESH KUMAR JAIN

****

Present: Mr.Babbar Bhan, Advocate for the petitioner.

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

****

RAKESH KUMAR JAIN J.(ORAL)

Learned counsel for the petitioner submits that

pursuant to the order dated 20.7.2009, petitioner has joined the

investigation.

Learned counsel for the State/respondent, on

instructions received from SI Sanwal Singh, admits that petitioner

has joined the investigation and is no more required for custodial

interrogation.

In view of the above, order dated 20.7.2009 is hereby

made absolute.

It is directed that the petitioner shall abide by the

conditions as envisaged by Section 438(2) Cr.P.C.

Petition is disposed of.


                                           (RAKESH KUMAR JAIN)
AUGUST 07, 2009                                    JUDGE
vivek