High Court Punjab-Haryana High Court

Shiv Kumar Sharma And Another vs State Of Punjab on 9 March, 2009

Punjab-Haryana High Court
Shiv Kumar Sharma And Another vs State Of Punjab on 9 March, 2009
Criminal Misc. No. M-20950 of 2008                                  1




     In the High Court of Punjab and Haryana, at Chandigarh.


                  Criminal Misc. No. M-20950 of 2008

                     Date of Decision: 9.3.2009


Shiv Kumar Sharma and Another
                                                          ...Petitioners
                               Versus
State of Punjab
                                                         ...Respondent


CORAM: HON'BLE MR. JUSTICE KANWALJIT SINGH AHLUWALIA.


Present: Ms. Anu Chatrath, Advocate
         for the petitioners.

         Mr. Mehardeep Singh, Assistant Advocate
         General, Punjab, for the State.

         Mr. V.K. Jain, Senior Advocate
         with Mr. Rajiv Joshi, Advocate
         for the complainant.


Kanwaljit Singh Ahluwalia, J. (Oral)

On 18.12.02009, a Co-ordinate Bench of this Court had

passed the following order in Criminal Misc. No. M-26212 of 2008 titled

as “Arun Dev Sharma v. State of Punjab”:-

“it is very pleasing and nice to notice that

the fighting couple has decided to join their

matrimonial alliance with the good services of

learned Senior counsel representing the respective

sides. Wife has come forward to join the company of

her husband, who is present in person in Court.
Criminal Misc. No. M-20950 of 2008 2

Husband has also willingly accepted to take the

complainant-wife along. There are certain

apprehensions in the mind of the complainant-wife,

which are bound to be there because of some

difference which had developed in this case between

the couple. It will be appropriate to give the parties

time to stay together and make an attempt to re-

construct this marriage. The present petition for that

purpose is kept alive.

Adjourned to 9.3.2009.

Interim order to continue.

The apprehension expressed by the

complainant-wife that the husband might leave the

Country for good has been discounted by the

husband, who says that he has no intention to leave

the Country. However, he is stated to be a renowned

Scientist and for that purpose he may have to visit

some Countries for which he undertakes to seek

permission as and when he intends to leave the

Country for any conference etc.”

Petitioners along with aggrieved complainant-wife is present in

the Court along with their counsel. They have made a request that

interim bail to parents of husband of the complainant in Criminal Misc.

No. M-20950 of 2008 be affirmed.

Consequently, Criminal Misc. No. M-20950 of 2008 is

accepted, interim pre-arrest bail granted to the petitioners is affirmed till
Criminal Misc. No. M-20950 of 2008 3

filing of the report under Section 173 Cr.P.C. On submission of report

under Section 173 Cr.P.C. petitioner shall furnish regular bail-bonds to

the Court concerned.

With these observations, present petition is disposed off.

(Kanwaljit Singh Ahluwalia)
Judge
March 9, 2009
“DK”