Criminal Misc. No. M-12212 of 2009 1
In the High Court of Punjab and Haryana, at Chandigarh.
Criminal Misc. No. M-12212 of 2009
Date of Decision: 15.5.2009
Vaneet Sodhi
...Petitioner
Versus
State of Punjab
...Respondent
CORAM: HON'BLE MR. JUSTICE KANWALJIT SINGH AHLUWALIA.
Present: Mrs. Naveen Malik, Advocate
for the petitioner.
Mr. Anter Singh Brar, Deputy Advocate
General, Punjab, for the State.
Kanwaljit Singh Ahluwalia, J. (Oral)
The present petition has been preferred under Section 438
Cr.P.C. seeking pre-arrest bail to the petitioner in case FIR No. 45 dated
27.1.2009 registered at Police Station Phase-I, Mohali, under Sections
On 5.5.2009, this Court had passed the following order:-
“Counsel has submitted that petitioner is a
young girl aged 22 years, who was working in Taj
Hotel at Chandigarh as a Trainee. A day before the
occurrence, she had gone along with her friends for
taking dinner to the house of the complainant.
Thereafter, as per the complainant’s own version,
Param Vaidwan had given fist and kick blows to the
injured. Counsel has submitted that all injuries in the
present case are simple in nature and the only non-
Criminal Misc. No. M-12212 of 2009 2bailable offence fall under Section 452 IPC.
Issue notice of motion for 15th May, 2009.
In the event of arrest, petitioner shall be
released on interim bail to the satisfaction of the
arresting officer. However, petitioner shall join
investigation as and when called for. Petitioner shall
abide by the conditions specified under Section 438
(2) Cr.P.C.”
Today, the complainant is present in the Court. He has stated
that injuries were caused to him.
Injuries are simple in nature. Petitioner is a unmarried girl.
Counsel for the State, on instructions from Joginder Pal,
Assistant Sub Inspector, stated that petitioner has joined investigation
and is no longer required for custodial interrogation.
For the reasons stated in the order dated 5.5.2009 passed by
this Court and the statement made by counsel for the State, interim pre-
arrest bail granted to the petitioner is affirmed till filing of the report
under Section 173 Cr.P.C. On submission of report under Section 173
Cr.P.C. petitioner shall be permitted to furnish regular bail-bonds to the
satisfaction of the Court concerned.
With the observations made above, the present petition is
disposed off.
(Kanwaljit Singh Ahluwalia)
Judge
May 15, 2009
“DK”