Punjab-Haryana High Court
Sanjay Kumar vs State Of Haryana on 14 July, 2009
IN THE PUNJAB AND HARYANA HIGH COURT AT CHANDIGARH
Crl.M.No.M-16536 of 2009 (O&M)
Date of Decision: 14.7.2009
Sanjay Kumar
..Petitioner.
Vs.
State of Haryana
..Respondent.
CORAM: HON'BLE MR.JUSTICE RAKESH KUMAR JAIN
Present : Mr.Sanjeev Sharma, Advocate for the petitioner.
Mr.Partap Singh, Sr.DAG Haryana for respondent.
RAKESH KUMAR JAIN, J. (Oral)
Counsel for the petitioner contends that the petitioner has
joined the investigation. Counsel for the State submits that the petitioner is
no more required for custodial interrogation.
In view of the above, order dated 15.6.2009 is hereby made
absolute. The petitioner shall keep on joining the investigation as and when
called for. He shall also abide by the provisions of Section 438(2) Cr.P.C.
The petition is disposed of.
(Rakesh Kumar Jain)
14.7.2009 Judge
Meenu