High Court Punjab-Haryana High Court

Reshma vs State Of Haryana on 13 October, 2009

Punjab-Haryana High Court
Reshma vs State Of Haryana on 13 October, 2009
IN THE PUNJAB AND HARYANA HIGH COURT AT CHANDIGARH


                                      CRM-M 25513 of 2009

                                      Date of Decision: 13.10.2009

Reshma
                                                  ..Petitioner.

Vs.

State of Haryana
                                                  ..Respondent.


CORAM: HON'BLE MR.JUSTICE RAKESH KUMAR JAIN


Present :    Mr.N.S.Shekhawat, Advocate for the petitioner.

             Mr.Kartar Singh, AAG Haryana for the respondent/State.

RAKESH KUMAR JAIN, J. (Oral)

Counsel for the petitioner submits that in terms of order passed

by this Court dated 11.9.2009, the petitioner has joined the investigation.

This fact is admitted by the counsel for the State, on instructions received

from ASI Mahabir Singh. State counsel further states that the petitioner is

no more required for custodial interrogation.

In view of the above, order dated 11.9.2009 is hereby made

absolute. The petitioner shall abide by the provisions of Section 438(2)

Cr.P.C.

The petition is disposed of.




                                            (Rakesh Kumar Jain)
13.10.2009                                        Judge
Meenu