In the High Court of Punjab and Haryana at Chandigarh.
CRM No. M-22776 of 2009(O&M)
Decided on:- 23.09.2009
Avtar Kaur and another ......Petitioners
Versus
State of Punjab .......Respondent
Coram Hon’ble Mr. Justice K. C. Puri
Present Mr. Kanwaljit Singh, Sr. Advocate
with Ms. Prachi Sharma, Advocate
for the petitioners.
Mr. K. S. Pannu, DAG, Punjab.
Mr. H. S. Dhindsa, Advocate
for the complainant.
K. C. Puri, J.(Oral )
Petitioners no.1 and 2 Avtar Kaur and Satpal Singh have moved
an application for grant of regular bail in case FIR No.74 dated
2.6.2009,under Section 306 IPC, P. S Division No.1 Jalandhar.
Learned counsel for the petitioners wants to withdraw the
petition qua petitioner no.1 Avtar Kaur.
Therefore, the petition qua petitioner no.1 Avtar Kaur stands
dismissed as withdrawn.
So far as petitioner no.2 Satpal Singh is concerned, according
to the sui-cide note, he told Johan Deep Singh, husband of the deceased that
he has spoiled the life of Arvinder Kaur deceased and he will re-marry her.
There is no other amputation against him in the sui-cide note.
So, without commenting on the merits of the case, bail
application qua petitioner no.2 Satpal Singh stands accepted.
Bail to the satisfaction of trial Court.
23.09.2009 ( K.C. Puri ) Mamta Judge