Punjab-Haryana High Court
Hanuman Parshad And Others vs State Of Haryana on 28 August, 2009
IN THE PUNJAB AND HARYANA HIGH COURT AT CHANDIGARH
                                      CRM No.36538 of 2009 and
                                      CRM M-20250 of 2009
                                      Date of Decision: 28.8.2009
Hanuman Parshad and others
                                                  ..Petitioners.
Vs.
State of Haryana
                                                  ..Respondent.
CORAM: HON'BLE MR.JUSTICE RAKESH KUMAR JAIN
Present :   Mr.R.K.Gupta, Advocate for the petitioners.
            Mr.S.K.Hooda,, Sr.DAG Haryana for the respondent.
RAKESH KUMAR JAIN, J. (Oral)
CRM No.36538 of 2009
Allowed as prayed for.
Main Case
Counsel for the petitioners submits that petitioners have joined
the investigation. This fact is admitted by the counsel for the State, on
instructions received from SI Dharambir Singh.
In view of the above, order dated 28.7.2009 is hereby made
absolute. They shall keep on joining the investigation as and when called
for. They shall also abide by the provisions of Section 438(2) Cr.P.C.
The petition is disposed of.
                                           (Rakesh Kumar Jain)
28.8.2009                                        Judge
Meenu