High Court Punjab-Haryana High Court

Maina And Another vs State Of Haryana on 11 August, 2009

Punjab-Haryana High Court
Maina And Another vs State Of Haryana on 11 August, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH

                                     CRM-M No.16574 of 2009

                                     Date of Decision: 11.8.2009

Maina and another

                                                  ....Petitioners.
Vs.

State of Haryana
                                                  ..Respondents.

CORAM: HON’BLE MR.JUSTICE RAKESH KUMAR JAIN

Present : Mr.Deepak Aggarwal, Advocate for the petitioners.

Mr.Partap Singh, Sr.DAG Haryana.

Mr.Mohit Garg, Advocate for the complainant.

RAKESH KUMAR JAIN, J.(Oral)

Counsel for the petitioner No.2 submits that in terms of the

order passed by this Court dated 17.6.2009, the petitioner No.2 has joined

the investigation and the weapon of offence has also been recovered. This

fact is admitted by the counsel for the State, on instructions received from

ASI Rai Singh.

In view of the above, order dated 17.6.2009 is hereby made

absolute. He shall keep on joining the investigation as and when called for.

He shall also abide by the provisions of Section 438(2) Cr.P.C.

The petition stands disposed of.




                                       (RAKESH KUMAR JAIN)
11.8.2009                                    JUDGE
Meenu