Crl.Misc. No.M-25626 of 2009 (O&M)
Kusum Lata @ Shakuntla versus State of Haryana
Present:- Mr.Rakesh Kumar, Advocate for the petitioner
Ms. Neena Madan, Addl. A.G, Haryana
This is a petition under Section 439 Cr.P.C praying for release
of the petitioner on interim bail on the ground that petitioner has to attend to
the marriage of her son. In support of such a plea some material in the
shape of invitation card etc. has been placed on record.
Notice was issued to the respondent. Official of the respondent
ASI Kuldeep Singh,who is present in the Court has no idea about the factum
of marriage and has not verified the same. The marriage is slated for
19.9.2009. Therefore, the Court cannot adjourn the matter any further to
enable the respondent to verify the factum of marriage.
After hearing learned counsel for parties, I am of the considered
opinion that purely in the interest of justice and on humanitarian grounds,
the present petition deserves to succeed. It is directed that petitioner be
relased on interim bail for a period of three days only w.e.f 19.9.2009 to
21.9.2009. She shall surrender on 22.9.2009.
Bail to the satisfaction of CJM, Sonepat who shall ensure that
petitioner shall submit adequate surety and also that petitioner shall not
abscond.
A copy of this order be given dasti under the signatures of the
Court Secretary of this Bench.
September 18, 2009 (Mahesh Grover) rekha Judge