High Court Punjab-Haryana High Court

Manoj And Others vs State Of Haryana on 10 August, 2009

Punjab-Haryana High Court
Manoj And Others vs State Of Haryana on 10 August, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH

                               CRM M-17626 of 2009 (O&M)

                               Date of Decision: 10.8.2009

Manoj and others

                                                  ....Petitioners.
Vs.

State of Haryana
                                                  ..Respondent.

CORAM: HON’BLE MR.JUSTICE RAKESH KUMAR JAIN

Present : Mr.Anil Ghanghas, Advocate for the petitioners.

Mr.Partap Singh, Sr.DAG Haryana.

RAKESH KUMAR JAIN, J.(Oral)

Counsel for the petitioners submits that the petitioners have

joined the investigation and recovery has been effected. This fact is

admitted by the counsel for the State, on instructions received from ASI

Sher Singh. Counsel for the State also submits that the petitioners are no

more required for custodial interrogation.

In view of the above, order dated 6.7.2009 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 stands disposed of.




                                        (RAKESH KUMAR JAIN)
10.8.2009                                     JUDGE
Meenu