High Court Punjab-Haryana High Court

Mamta Saini And Others vs State Of Haryana on 26 August, 2009

Punjab-Haryana High Court
Mamta Saini And Others vs State Of Haryana on 26 August, 2009
Crl. Misc. No.27659 of 2009 and                           -1-
CRM-M-14967 of 2009




     IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                     CHANDIGARH
                          ****

Crl. Misc. No.27659 of 2009 and
CRM-M-14967 of 2009
DATE OF DECISION: 26.08.2009

****

Mamta Saini and others . . . . Petitioners

VS.

State of Haryana . . . . Respondent

****
CORAM : HON’BLE MR.JUSTICE RAKESH KUMAR JAIN
****

Present: Mr.R.S. Budhwar, Advocate for the petitioners

Mr.Partap Singh, Sr. DAG, Haryana
for the State/respondent.

Mr.Ranjit Saini, Advocate for the complainant.

****

RAKESH KUMAR JAIN J.(ORAL)

Crl. Misc. No.27659 of 2009

Allowed as prayed for.

CRM-M-14967 of 2009

Learned counsel for the petitioners submits that

pursuant to the order dated 28.5.2009, petitioners have joined the

investigation.

Learned counsel for the State/respondent, on

instructions received from SI Ramesh Chand, admits that

petitioners have joined the investigation and are no more required

for custodial interrogation.

In view of the above, order dated 28.5.2009 is hereby

made absolute.

Crl. Misc. No.27659 of 2009 and -2-

CRM-M-14967 of 2009

It is directed that the petitioners shall abide by the

conditions as envisaged by Section 438(2) Cr.P.C.

Petition is disposed of.



                                      (RAKESH KUMAR JAIN)
AUGUST 26, 2009                               JUDGE
vivek