Punjab-Haryana High Court
Present: Mr.Sarju Puri vs Unknown on 30 January, 2009
Crl.Misc. No.M- 34017 of 2008
Paramjit Kaur and another vs. State of Punjab
PRESENT: Mr.Sarju Puri,Advocate for the petitioners.
Mr.Amandeep Singh Rai, AAG Punjab
* * *
At the time of issuance of notice of motion on 23.12.2008, the
following order was passed:-
"This petition has been filed under Section 438
Cr.P.C. for grant of anticipatory bail to the petitioner(s) in case
FIR No.174 dated 5.11.2008 lodged for commission of offence
punishable under Section(s) 326, 323, 324, 149 IPC with Police
Station, City, Nawanshahar.
Learned counsel contends that complainant,
Charanjit Kaur, is none other but the mother of petitioner No.1,
Paramjit Kaur. Initially, Charanjit Kaur had tried to poison her
own son Bikram Singh whereupon FIR No.89 dated 29.6.2008
(Annexure P-1) was registered under Section 307 IPC with Police
Station, City, Nawanshahar. Now the present FIR has been
lodged. While petitioner No.1 is alleged to have dragged the
complainant backwards, petitioner No.2 is alleged to have given a
stick blow on the left knee of the complainant. The injury on the
left knee is simple.
Considering the relationship between the parties;
Annexure P-1 i.e. FIR at the instance of son of the complainant;
and the totality of facts and circumstances, issue notice of motion
for 30.1.2009.
Crl.Misc. No. M-34017 of 2008 -2-
In the meantime, in the event of arrest, the
petitioners will be released on interim anticipatory bail on
furnishing of bail bonds to the satisfaction of the
Arresting/Investigating Officer subject to the following
conditions:-
"(i) The petitioners shall make themselves
available for interrogation as and when required;
(ii) The petitioners shall not directly or indirectly
make any inducement, threat or promise to any
person acquainted with the facts of the case so as
to dissuade him from disclosing such facts to the
Court or to any police officer; and
(iii) The petitioners shall not leave India without
the previous permission of the Court."
Leaned counsel for the State has submitted that the
petitioners have joined the investigation and are not required for further
investigation.
Accordingly, interim bail granted by this Court on
23.12.2008
is made absolute.
Petition stands disposed of accordingly.
( Sabina )
Judge
January 30, 2009
arya