High Court Punjab-Haryana High Court

Sumitar Kaur vs State Of Haryana on 16 July, 2009

Punjab-Haryana High Court
Sumitar Kaur vs State Of Haryana on 16 July, 2009
In the High Court for the States of Punjab and Haryana at Chandigarh.

               CRM.M-11154 of 2009
               Decided on July 16,2009.


Sumitar Kaur                                       --Petitioner

                    vs.

State of Haryana                                  --Respondent.

Present: Mr.N.S.Shekhawat, Advocate, for the petitioner

Mr.Partap Singh, Sr.DAG,Haryana.

Rakesh Kumar Jain, J: (Oral)

Learned counsel for the petitioner submits that pursuant to the

order dated 24.4.2009, the petitioner has already joined the investigation.

This fact is admitted by learned State Counsel on instructions from Baldev

Singh, ASI.

In view of the above, the order dated 24.4.2009 is made

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

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

The petition is disposed of.

July 16,2009                                       (Rakesh Kumar Jain)
RR                                                         Judge