High Court Punjab-Haryana High Court

Savitri Alias Nanhi vs State Of Haryana on 26 November, 2009

Punjab-Haryana High Court
Savitri Alias Nanhi vs State Of Haryana on 26 November, 2009
            IN THE HIGH COURT OF PUNJAB AND HARYANA
                           AT CHANDIGARH.

                                   Criminal Misc. No.M-17192 of 2009 (O&M)

                                   Date of Decision: 26.11.2009.

Savitri alias Nanhi
                                                    ....Petitioner

              Versus

State of Haryana
                                                     ...Respondent

CORAM : Hon'ble Mr. Justice Rajesh Bindal

Present:-     Mr. Karan Pathak, Advocate
              for the petitioner.
              Ms. Ritu Punj, DAG Haryana.

RAJESH BINDAL J.

                       ****

Prayer in the present petition is for grant of regular bail to the

petitioner who is accused in FIR No. 48, dated 4.3.2007, registered under

Sections 302,323,34 IPC at Police Station Tauru, District Mewat.

In the incident Ramweshwari, expired. Fatal injury on the head of

the deceased is attributed to Mukesh who is in custody. The petitioner has been

attributed injury with a lathi to the decesed when she was lying. Another co-

accused Mukesh who had also been attributed injury to the father of the

complainant with a lathi has already been released on bail. The petitioner is in

custody for the last 2 ½ years.

Considering the aforesaid facts and also that the trial is not

proceeding as since August 2009 remaining witnesses have not been examined,

I find it to be fit case to release the petitioner on bail pending trial. Accordingly,

it is directed that the petitioner shall be released on bail on her furnishing bail

bonds to the satisfaction of Chief Judicial Magistrate/Duty Magistrate, Nuh.

The petition stands disposed of.




                                                      (RAJESH BINDAL)
26.11.2009                                                 JUDGE
Reema