High Court Punjab-Haryana High Court

Pankaj Mehta vs State Of Haryana on 21 October, 2009

Punjab-Haryana High Court
Pankaj Mehta vs State Of Haryana on 21 October, 2009
  CRM No. M-23885 of 2009                                 1



     IN THE HIGH COURT FOR THE STATES OF PUNJAB &
               HARYANA AT CHANDIGARH.

                                CRM No. M-23885 of 2009 (O&M)
                                Date of decision: 21.10.2009

Pankaj Mehta                                     ...Petitioner

                            Versus

State of Haryana                                   ...Respondent

CORAM: HON’BLE MR. JUSTICE RAJAN GUPTA

Present: Mr. GBS Gill, Advocate, for the petitioner.

Mr. Tarun Aggarwal, Senior DAG, Haryana.

Rajan Gupta, J (oral).

Learned State counsel (on instructions from S.I. Rajpal

Singh, who is present in Court) submits that pursuant to order dated

August 31, 2009, the petitioner has 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 August 31, 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
October 21, 2009
‘rajpal’