High Court Punjab-Haryana High Court

Juned vs State Of Haryana on 28 July, 2009

Punjab-Haryana High Court
Juned vs State Of Haryana on 28 July, 2009
     IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                     CHANDIGARH

                                   ****

CRM-M-11340 of 2009
DATE OF DECISION: 28.07.2009

****

Juned . . . . Petitioner

VS.

State of Haryana . . . . Respondent

****

CORAM : HON’BLE MR.JUSTICE RAKESH KUMAR JAIN

****

Present: Mr.Satish Chaudhary, 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 01.05.2009, petitioner has joined the

investigation.

Learned counsel for the State/respondent, on

instructions received from ASI Rajinder Kumar, admits that the

petitioner has joined the investigation and is no more required for

further custodial interrogation.

In view of the above, order dated 01.05.2009 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)
JULY 28, 2009                                   JUDGE
vivek