IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
****
CRM-M-17984 of 2009 (O&M)
DATE OF DECISION: 03.08.2009
****
Ran Kendra . . . . Petitioner
VS.
State of Haryana . . . . Respondent
****
CORAM : HON’BLE MR.JUSTICE RAKESH KUMAR JAIN
****
Present: Mr.G.P. Singh, Advocate for
Mr.R.K. Kapila, Advocate for the petitioner.
Mr.Partap Singh, Sr. DAG, Haryana
for the State/respondent.
****
RAKESH KUMAR JAIN J.(ORAL)
Learned counsel for the petitioner submits that
pursuant to the order dated 10.07.2009, petitioner has joined the
investigation.
Learned counsel for the State/respondent, on
instructions received from ASI Zile Singh, admits that the
petitioner has joined the investigation and is no more required for
custodial interrogation.
In view of the above, order dated 10.07.2009 is hereby
made absolute.
It is directed that the petitioner shall abide by the
conditions as envisaged by Section 438(2) Cr.P.C.
Petition is disposed of.
(RAKESH KUMAR JAIN)
AUGUST 03, 2009 JUDGE
vivek