IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
****
CRM-M-16396 of 2009 (O&M)
DATE OF DECISION: 31.07.2009
****
Shaukat Ali and another . . . . Petitioners
VS.
State of Haryana . . . . Respondent
****
CORAM : HON’BLE MR.JUSTICE RAKESH KUMAR JAIN
****
Present: Mr.R.S. Rai, Sr. Advocate with
Mr.Swaran Tiwana, Advocate for the petitioners.
Mr.Partap Singh, Sr. DAG, Haryana
for the State/respondent.
Mr.Neeraj Gaur, Advocate for the complainant.
****
RAKESH KUMAR JAIN J.(ORAL)
Learned counsel for the petitioners submits that
pursuant to the order dated 12.6.2009, petitioners have joined the
investigation.
Learned counsel for the State/respondent, on
instructions received from ASI Satbir Singh, admits that the
petitioners have joined the investigation and are no more required
for custodial interrogation.
In view of the above, order dated 12.6.2009 is hereby
made absolute.
It is directed that the petitioners shall abide by the
conditions as envisaged by Section 438(2) Cr.P.C.
Petition is disposed of.
(RAKESH KUMAR JAIN)
JULY 31, 2009 JUDGE
vivek