High Court Punjab-Haryana High Court

Malkiat Kaur vs State Of Punjab on 24 August, 2009

Punjab-Haryana High Court
Malkiat Kaur vs State Of Punjab on 24 August, 2009
        IN THE HIGH COURT OF PUNJAB AND HARYANA
                       AT CHANDIGARH.

                                   Criminal Misc. No.M-21928 of 2009 (O&M)

                                   Date of Decision: 24.8.2009.

Malkiat Kaur
                                                    ....Petitioner

               Versus

State of Punjab
                                                    ...Respondent

CORAM : Hon'ble Mr. Justice Rajesh Bindal

Present:-      Ms. Puja Chopra, Advocate
               for the petitioner.

               Mr. Anter Singh Brar, Sr. DAG Punjab.

RAJESH BINDAL J.

                        ****

Learned counsel for the State on instructions from SI Bakshish

Singh submits that the petitioner has already joined investigation and her

custodial interrogation is not required.

In view of the aforesaid stand of learned counsel for the State, the

interim bail granted to the petitioner on 12.8.2009 is made absolute.

The petition stands disposed of.





                                                  (RAJESH BINDAL)
24.8.2009                                              JUDGE
Reema