High Court Punjab-Haryana High Court

Mukhtiar Kaur And Another vs State Of Punjab And Others on 17 November, 2009

Punjab-Haryana High Court
Mukhtiar Kaur And Another vs State Of Punjab And Others on 17 November, 2009
      IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                     CHANDIGARH

                                Crl. Misc No. M-27136 of 2009
                                Date of decision : 17.11.2009
Mukhtiar Kaur and another
                                                        ....Petitioners

                                      V/s

State of Punjab and others
                                                        ....Respondents

BEFORE : HON’BLE MR. JUSTICE RAJAN GUPTA

Present: Mr. A.P.S. Rajput, Advocate
for the petitioners.

Mr. Shailesh Gupta, DAG Punjab.

Mr. Amitoj Singh Dhaliwal, Advocate
for the complainant.

RAJAN GUPTA J. (ORAL)

Learned counsel for the petitioners contends that the instant

FIR has been registered in respect of the dispute which is civil in nature.

According to the counsel, a civil suit in this respect is already pending.

Learned counsel submits that only allegation against the petitioners is that

they harvested the crop in the field of complainant.

Learned counsel for the State (on instructions from Head

Constable Mangal Singh, who is present in court) submits that pursuant to

order dated 25.09.2009, the petitioners have joined the investigation and are

no longer required for custodial interrogation.

In view of the above, the instant petition is allowed. The

petitioners are granted the concession of anticipatory bail subject to the

conditions as envisaged under Section 438(2) Cr.P.C.

17.11.2009                                         (RAJAN GUPTA)
 Ajay   JUDGE