IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
****
CRM-M-16564 of 2009
DATE OF DECISION:23.10.2009
****
Shwinder Kaur and others . . . . Petitioners
VS.
State of Punjab . . . . Respondent
****
CORAM : HON’BLE MR.JUSTICE RAKESH KUMAR JAIN
****
Present: Mr.Jasdev, Advocate for the petitioners.
Ms.Rajni Gupta, Addl. A.G. Punjab
for the State/respondent.
Mr.P.S. Ahluwalia, Advocate for the complainant.
****
RAKESH KUMAR JAIN J. (ORAL)
Learned counsel for the petitioners, inter alia, contends
that matter has been compromised between the parties. He
further submits that pursuant to the order dated 15.6.2009,
petitioners have joined the investigation.
Learned counsel for the State/respondent, on
instructions received from ASI Paramjit Singh, admits that
petitioners have joined the investigation and are not required for
custodial interrogation.
In view of the above, order dated 15.6.2009 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)
OCTOBER 23, 2009 JUDGE
vivek