IN THE HIGH COURT OF PUNJAB & HARYANA AT CHANDIGARH
Cr.Misc. NO. M 33958 of 2008
DATE OF DECISION 27.3.2009
Daljit Kaur
......PETITIONER
VERSUS
State of Punjab
......RESPONDENTS
PRESENT: Mr. KS Dhaliwal, Advocate
Ms.Rk Nihalsinghwala, Sr.DAG, Punjab
M.M.S.BEDI,J.
The petitioner is alleged to have impersonated Bhupinder
Kaur and got executed a sale deed of land measuring 22 kanals 2 marlas.
She has, as per her undertaking, given sample of hand writing and thumb
impression. She has also put in appearance at the time of presentation of
challan and has been granted the concession of interim bail as per the
directions of this court. No doubt the allegations are serious against the
petitioner but in view of the fact that she is a lady having joined the
investigation, the concession u/s 438 Cr.P.C. is granted to her by
confirming order dated 24.12.2008. The petitioner will continue to appear
before the trial court and will not, in any manner, tamper with the evidence
or delay the proceedings.
Disposed of.
March 24 ,2009 ( M.M.S.BEDI ) TSM JUDGE