IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH
CRM-M No.16574 of 2009
Date of Decision: 11.8.2009
Maina and another
....Petitioners.
Vs.
State of Haryana
..Respondents.
CORAM: HON’BLE MR.JUSTICE RAKESH KUMAR JAIN
Present : Mr.Deepak Aggarwal, Advocate for the petitioners.
Mr.Partap Singh, Sr.DAG Haryana.
Mr.Mohit Garg, Advocate for the complainant.
RAKESH KUMAR JAIN, J.(Oral)
Counsel for the petitioner No.2 submits that in terms of the
order passed by this Court dated 17.6.2009, the petitioner No.2 has joined
the investigation and the weapon of offence has also been recovered. This
fact is admitted by the counsel for the State, on instructions received from
ASI Rai Singh.
In view of the above, order dated 17.6.2009 is hereby made
absolute. He shall keep on joining the investigation as and when called for.
He shall also abide by the provisions of Section 438(2) Cr.P.C.
The petition stands disposed of.
(RAKESH KUMAR JAIN)
11.8.2009 JUDGE
Meenu