High Court Punjab-Haryana High Court

Sattar And Others vs State Of Haryana And Another on 17 August, 2009

Punjab-Haryana High Court
Sattar And Others vs State Of Haryana And Another on 17 August, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH

                                      CRM-M 14969 of 2009 (O&M)

                                      Date of Decision: 17.8.2009

Sattar and others
                                                   ....Petitioners.
Vs.

State of Haryana and another
                                                   ..Respondents.

CORAM: HON’BLE MR.JUSTICE RAKESH KUMAR JAIN

Present : Mr.Sarfraj Hussain, Advocate for the petitioners.

Mr.Partap Singh, Sr.DAG Haryana for the respondent/State.

RAKESH KUMAR JAIN, J.(Oral)

On the last date of hearing, respondent No.2 was impleaded on

the oral request of counsel for the petitioners. Complainant/respondent No.2

Umar son of Hari Singh resident of Aminabad is present in the Court. He

has been identified by HC Ramesh Chand. The complainant has stated in the

Court that the matter has been compromised between the parties. Further

counsel for the petitioners has submitted that all the petitioners have joined

the investigation. This fact is admitted by the State counsel, on instructions

received from HC Ramesh Chand.

In view of the above, order dated 28.5.2009 is hereby made

absolute. The petitioners shall keep on joining the investigation as and when

called for. They shall also abide by the provisions of Section 438(2) Cr.P.C.

The petition is disposed of.




                                        (RAKESH KUMAR JAIN)
17.8.2009                                     JUDGE
Meenu