High Court Punjab-Haryana High Court

Shaukat Ali And Another vs State Of Haryana on 31 July, 2009

Punjab-Haryana High Court
Shaukat Ali And Another vs State Of Haryana on 31 July, 2009
        IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                        CHANDIGARH
                            ****

CRM-M-16396 of 2009 (O&M)
DATE OF DECISION: 31.07.2009

****

Shaukat Ali and another . . . . Petitioners

VS.

State of Haryana . . . . Respondent

****
CORAM : HON’BLE MR.JUSTICE RAKESH KUMAR JAIN

****

Present: Mr.R.S. Rai, Sr. Advocate with
Mr.Swaran Tiwana, Advocate for the petitioners.

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

Mr.Neeraj Gaur, Advocate for the complainant.

****

RAKESH KUMAR JAIN J.(ORAL)

Learned counsel for the petitioners submits that

pursuant to the order dated 12.6.2009, petitioners have joined the

investigation.

Learned counsel for the State/respondent, on

instructions received from ASI Satbir Singh, admits that the

petitioners have joined the investigation and are no more required

for custodial interrogation.

In view of the above, order dated 12.6.2009 is hereby

made absolute.

It is directed that the petitioners shall abide by the

conditions as envisaged by Section 438(2) Cr.P.C.

Petition is disposed of.


                                               (RAKESH KUMAR JAIN)
JULY 31, 2009                                      JUDGE
vivek