High Court Punjab-Haryana High Court

Harwinder Kaur vs State Of Punjab on 16 September, 2009

Punjab-Haryana High Court
Harwinder Kaur vs State Of Punjab on 16 September, 2009
CRM-M 24687 of 2009            -1-


IN THE PUNJAB AND HARYANA HIGH COURT AT CHANDIGARH

                                      CRM No.44700 of 2009 and
                                      CRM-M 24687 of 2009

                                      Date of Decision: 16.9.2009


Harwinder Kaur
                                                   ..Petitioner.

Vs.

State of Punjab
                                                   ..Respondent.


CORAM: HON'BLE MR.JUSTICE RAKESH KUMAR JAIN


Present :   Ms.Vanita Sapra Kataria. Advocate for the petitioner.

            Mr.K.D.Sachdeva, Addl.AG Punjab for the respondent.

RAKESH KUMAR JAIN, J. (Oral)

CRM No.44700 of 2009

Allowed as prayed for.

Main Case

This is a petition for grant of anticipatory bail in case FIR

No.131 dated 17.11.1999 registered under Sections 447/427/34 IPC at

Police Station Hariana, District Hoshiarpur.

Counsel for the petitioner, inter alia, contends that but for the

petitioner all other accused were tried before Judicial Magistrate IInd Class,

Hoshiarpur and have been acquitted vide his order dated 11.11.2008. She

further submits that as per document Annexure P-2, Rachpal Singh son of

Rattan Singh is stated to have already been convicted vide judgment dated

6.6.2005.

The anticipatory bail filed by the petitioner was dismissed by
CRM-M 24687 of 2009 -2-

the Court below on the ground that the petitioner was declared proclaimed

offender vide order dated 12.1.2007.

The petitioner is directed to surrender before the Court below

on 25.9.2009. On her appearance, she shall be admitted to bail by the Court

below on her furnishing bail bonds to the satisfaction of the trial Court.

With these directions, the present petition is disposed of.





                                           (Rakesh Kumar Jain)
16.9.2009                                        Judge
Meenu