In the High Court for the States of Punjab and Haryana at Chandigarh.
Crl.Misc.Nos.33354 &33355 of 2009 and
CRM.M-16541 of 2009 (O&M)
Decided on July 14,2009.
Rashmi and others -- Petitioners
vs.
State of Haryana ---Respondent.
Present: Mr.Gurcharan Dass, Advocate,for the petitioners
Mr.Partap Singh,Sr.DAG,Haryana.
Mr.Jagdish Marwaha,Advocate,for the complainant.
Rakesh Kumar Jain, J: (Oral)
Crl.Misc.Nos.33354 and 33355 of 2009
Allowed as prayed for.
CRM M 16541of 2009
Learned counsel for the petitioners inter-alia contends that
the petitioners are Jeth and Jethani and Masi’s son of the petitioners.
Learned counsel for the petitioners submits that as per document Annexure
CA-2 attached with the application filed by the learned counsel for the
complainant, all the dowry articles except gold ornaments have been
recovered. Learned counsel for the petitioners further submits that the
petitioners have joined the investigation. This fact is admitted by the
learned State Counsel on instructions from ASI Dharam Pal. Learned
counsel for the petitioners also submits that nothing is to be recovered from
them as nothing has been entrusted to them by the complainant.
In view of the above, the order dated 15.6.2009 is made
absolute. The petitioners shall, however, keep on joining the investigation
as and when called and shall abide by the provisions of Section 438 (2)
Cr.P.C.
The petition is disposed of.
July 14,2009 (Rakesh Kumar Jain) RR Judge