High Court Punjab-Haryana High Court

Mushtaqu And Others vs State Of Haryana on 28 August, 2009

Punjab-Haryana High Court
Mushtaqu And Others vs State Of Haryana on 28 August, 2009
IN THE PUNJAB AND HARYANA HIGH COURT AT CHANDIGARH

                                      Crl.M.No.M-21658 of 2009

                                      Date of Decision: 28.8.2009

Mushtaqu and others
                                                  ..Petitioners.

Vs.

State of Haryana
                                                  ..Respondent.


CORAM: HON'BLE MR.JUSTICE RAKESH KUMAR JAIN


Present :   Mr.N.K.Sanghi, Advocate for the petitioners.

            Mr.S.K.Hooda,, Sr.DAG Haryana for the respondent.

RAKESH KUMAR JAIN, J. (Oral)

Counsel for the petitioners submits that petitioners have joined

the investigation. This fact is admitted by the counsel for the State, on

instructions received from ASI Kuldeep Singh.

In view of the above, order dated 10.8.2009 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 is disposed of.




                                           (Rakesh Kumar Jain)
28.8.2009                                        Judge
Meenu