CRM No. M-24442 of 2009 1
IN THE HIGH COURT FOR THE STATES OF PUNJAB &
HARYANA AT CHANDIGARH.
CRM No. M-24442 of 2009
Date of decision: 12.10.2009
Dinesh Vohra ...Petitioner
Versus
State of Punjab ...Respondent
CORAM: HON’BLE MR. JUSTICE RAJAN GUPTA
Present: Mr. Vipin Mahajan, Advocate, for the petitioner.
Mr. Shailesh Gupta, DAG, Punjab.
Rajan Gupta, J (oral).
Learned counsel for the petitioner submits that pursuant to
order dated September 02, 2009, the petitioner has joined investigation.
Learned State counsel (on instructions from ASI Gurbakhs
Singh, who is present in Court) does not dispute this factual averment
made by the counsel for the petitioner. He further submits that
co-accused i.e. husband of the the girl Renu Bala and her father-in-law
were arrested and later released on regular bail. He also submits that
the petitioner having joined investigation is not required for custodial
interrogation.
In view of the statement made by learned State counsel, the
interim order dated September 02, 2009 is hereby made absolute subject
to the conditions as envisaged under Section 438 (2) Cr.P.C.
The petition stands disposed of.
(RAJAN GUPTA)
JUDGE
October 12, 2009
‘rajpal’