IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH
CRM-M No. 28578 of 2008
Date of decision:9.01.2009
Sanjay Bhatia and anoather .....Petitioners
Versus
State of Haryana .....Respondent
BEFORE: HON'BLE MR. JUSTICE RAJAN GUPTA
Present: Ms. Monisha Lamba, Advocate
for the petitioner.
Mr. Tarun Aggarwal, Sr. DAG Haryana.
Rajan Gupta, J.
Learned counsel for the petitioner submits that the
petitioners have joined the investigation pursuant to the
order dated 4.11.2008. Learned State counsel on
instructions from ASI, Anoop Singh states that the
petitioners are not required for custodial interrogation. He
further submits that the investigation has been completed
and challan has been presented in the Court of competent
jurisdiction.
In the facts and circumstances of the case, the
order dated 4.11.2008 is made absolute.
[RAJAN GUPTA]
JUDGE
9th January, 2009
Skaushik