High Court Punjab-Haryana High Court

Present: Mr.Amit Rana vs Unknown on 27 May, 2009

Punjab-Haryana High Court
Present: Mr.Amit Rana vs Unknown on 27 May, 2009
            Crl. Misc. No. M- 7543 of 2009


Nachhattar Kaur               vs.         State of Punjab

Present:    Mr.Amit Rana, Advocate,
            for the petitioner.

            Mr.Aman Deep Singh Rai, AAG, Punjab.

                  ****

While issuing notice of motion, the following order was

passed by this Court on 23.3.2009:-

“Learned counsel for the petitioner has

submitted that the deceased was suffering from

Tuberculosis and had consumed poison at her parental

home. The petitioner is an old lady aged about 73 years

and is suffering from various ailments.

Notice of motion for 29.4.2009.

In the meantime, in the event of arrest, the

petitioner be admitted to interim bail subject to her

furnishing personal bonds and surety to the satisfaction of

the Arresting Officer. However, she shall join the

investigation as and when called and shall abide by the

provisions of Section 438 (2) Cr.P.C.”

Learned counsel for the State, on instructions from HC

Gurpreet Singh, has submitted that the petitioner has joined

investigation and is not required for further investigation.

On the last date, learned State counsel was directed to

verify as to whether the deceased was, in fact, suffering from

Tuberculosis.

Crl. Misc. No. M- 7543 of 2009 -2-

Learned State counsel has submitted that deceased

Maninder Kaur @ Navneet Kaur wife of Ravinderjit Singh was, in

fact, suffering from Tuberculosis and was under treatment.

Keeping in view the submissions made by learned

counsel for the parties, without expressing any opinion on the merits

of the case, this petition is allowed and the order granting interim bail

dated 23.3.2009 is made absolute.

(SABINA)
JUDGE

May 27, 2009
anita