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