High Court Punjab-Haryana High Court

Jagwinder Kaur vs State Of Punjab on 11 June, 2009

Punjab-Haryana High Court
Jagwinder Kaur vs State Of Punjab on 11 June, 2009
            Crl. Misc. No.M-14971 OF 2009

                          ******

Jagwinder Kaur …Petitioner

VERSUS

State of Punjab
…Respondent

Present : Mr. T. S. Sangha, Sr. Advocate with
Mr. H. S. Sangha, Advocate
for the petitioner.

Mr. Anter Singh Brar, Sr. DAG, Punjab.

*******

Learned Sr. Deputy Advocate General, Punjab has verified that

only lalkara is attributed to the petitioner. She is a lady and has now been in

custody since March, 2009. No further recovery is to be made from her.

In the circumstances, it is directed that the petitioner shall be

released on bail to the satisfaction of CJM/Duty Magistrate, Bhatinda.

Accordingly, petition stands disposed of.




                                                   ( AJAY TEWARI )
June 11, 2009                                           JUDGE
ashish