IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
****
Crl.Misc.No.M-6697 of 2009
DATE OF DECISION: 01.07.2009
****
Subhash Chander . . . . Petitioner
VS.
State of Haryana . . . . Respondent
****
CORAM : HON’BLE MR.JUSTICE RAKESH KUMAR JAIN
****
Present: Mr.Bahadur Singh, Advocate for the petitioner.
Mr.Partap Singh, Sr. DAG, Haryana
for the respondent/State.
Mr.Tapan Yadav, Advocate for the complainant.
****
RAKESH KUMAR JAIN J.(ORAL)
Learned counsel for the petitioner submits that
pursuant to the order dated 9.3.2009, the petitioner has joined
investigation.
Learned counsel for the respondent/State, on
instructions received from ASI Sujan Singh, does not dispute this
fact and states that the petitioner is no more required for custodial
interrogation. Be that as it may. Order dated 9.3.2009 is hereby
made absolute, however, it is directed that the petitioner shall
continue to abide by the provisions of Section 438(2) Cr.P.C.
Disposed of.
(RAKESH KUMAR JAIN)
JULY 01, 2009 JUDGE
vivek