High Court Punjab-Haryana High Court

Karan Anand vs State Of Haryana on 26 May, 2009

Punjab-Haryana High Court
Karan Anand vs State Of Haryana on 26 May, 2009
IN THE HIGH COURT OF PUNJAB & HARYANA AT
                      CHANDIGARH

                         Criminal Misc. No. M-8738 of 2009
                         Date of decision: May 26, 2009

Karan Anand                           -Petitioner

            Versus

State of Haryana                      -Respondent

Coram Hon’ble Mr. Justice Rajan Gupta

Present: Mr. Ashit Malik, Advocate, for the petitioner.

Mr. KC Gupta, AAG, Haryana.

Rajan Gupta, J.(Oral)

Mr. Malik submits that the petitioner is a student of M.M.

Institute of Hotel Management & Catering Technology, Ambala. Counsel

further submits that no role has been ascribed to the petitioner in the FIR

and main accused i.e. parents of the petitioner had already been arrested

and were later released on regular bail.

Learned State counsel submits that pursuant to order dated

March 30, 2009, the petitioner has already joined the investigation and is

no longer required for custodial interrogation.

In view of the statement made by learned State counsel, the

interim order dated March 30, 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
May 26, 2009.

‘ask’