High Court Punjab-Haryana High Court

Darshana Devi @ Darshan Devi vs State Of Haryana on 15 July, 2009

Punjab-Haryana High Court
Darshana Devi @ Darshan Devi vs State Of Haryana on 15 July, 2009
CRM-M-12238 of 2009 (O&M)                         -1-




     IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                     CHANDIGARH

                               ****

CRM-M-12238 of 2009 (O&M)
DATE OF DECISION: 15.07.2009

****

Darshana Devi @ Darshan Devi

. . . . Petitioner

VS.

State of Haryana

. . . . Respondent

****

CORAM : HON’BLE MR.JUSTICE RAKESH KUMAR JAIN

****

Present: Ms.Sangeet Dubey, Advocate for the petitioner.

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

Mr.Pankaj Bali, Advocate for the complainant.

****

RAKESH KUMAR JAIN J.(ORAL)

Learned counsel for the petitioner has stated that the

petitioner is a 60 year old lady, who has vide a public notice dated

19.2.2009 (Annexure P-1) disowned her son Harmesh and her

daughter-in-law, whereas FIR was registered on 26.3.2009. He

further submitted that even her son Harmesh has been granted

regular bail by the learned Judicial Magistrate Ist Class, Karnal on

12.4.2009. Learned counsel for the petitioner further submits that

pursuant to the order dated 05.5.2009, petitioner has joined the

investigation.

CRM-M-12238 of 2009 (O&M) -2-

Learned counsel for the State/respondent, on

instructions received from ASI Silak Ram, admits the fact as stated

by the counsel for the petitioner.

In view of the above, order dated 05.5.2009 is hereby

made absolute.

It is directed that the petitioner shall join the

investigation as and when required and shall abide by the

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

Petition disposed of.




                                               (RAKESH KUMAR JAIN)
JULY 15, 2009                                      JUDGE
vivek