CRM-M-12742 of 2009 -1-
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
****
CRM-M-12742 of 2009 (O&M)
DATE OF DECISION: 03.07.2009
****
Reshma (Eunuch)
. . . . Petitioner
VS.
State of Haryana
. . . . Respondent
****
CORAM : HON’BLE MR.JUSTICE RAKESH KUMAR JAIN
****
Present: Mr.K.K. Saini, Advocate for the petitioner.
Mr.Partap Singh, Sr. DAG, Haryana for the respondent.
****
RAKESH KUMAR JAIN J.(ORAL)
It is stated by the learned counsel for the petitioner that
in terms of the order passed by this Court dated 8.5.2009, the
petitioner has joined the investigation.
Learned counsel for the State/respondent, on
instructions received from ASI Satbir Singh, admits the fact as
stated by the petitioner. However, learned counsel for the
respondent submits that the allegations of offence having been
committed by the petitioner are very serious. In reply thereto,
learned counsel for the petitioner submits that the complainant has
CRM-M-12742 of 2009 -2-
totally changed his version while he recorded his statement under
Section 164 of the Code of Criminal Procedure.
Be that as it may, without commentating on the merits
of the case, order dated 8.5.2009 is hereby made absolute. The
petitioner shall abide by all the conditions as envisaged by Section
438(2), Cr.P.C.
Petition is disposed of.
(RAKESH KUMAR JAIN)
JULY 03, 2009 JUDGE
vivek