IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH
Crl.M.No.M-17035 of 2009
Date of Decision: 5.8.2009
Vishav Kumar Sharma
....Petitioner.
Vs.
State of Haryana
..Respondent.
CORAM: HON’BLE MR.JUSTICE RAKESH KUMAR JAIN
Present : Mr.Sushil Jain, Advocate for the petitioner.
Mr.Amit Khatkar, AAG Haryana for the State.
RAKESH KUMAR JAIN, J.(Oral)
Counsel for the petitioner submits that the petitioner has joined
the investigation. This fact is admitted by the counsel for the State, on
instructions received from ASI Bhavishan Singh. State counsel further
submits that the petitioner is no more required for custodial interrogation.
In view of the above, order dated 30.6.2009 is hereby made
absolute. He shall keep on joining the investigation as and when called for.
He shall also abide by the provisions of Section 438(2) Cr.P.C.
The petition stands disposed of.
(RAKESH KUMAR JAIN)
5.8.2009 JUDGE
Meenu