IN THE HIGH COURT OF PUNJAB & HARYANA AT CHANDIGARH
Crl.M. No. M-4651 of 2009
Date of decision : 21.4.2009.
...
Amanpreet Kaur @ Sonu
................ Petitioner
vs.
State of Punjab and another
.................Respondents
Coram: Hon'ble Mr. Justice K.C. Puri
Present: Sh. D.K. Bhatti, Advocate
for the petitioner.
Mrs. R.K. Nihalsinghwala, Senior Deputy Advocate General,
Punjab
...
K.C. Puri, J. (Oral)
Petitioner- Amanpreet Kaur @ Sonu has applied for grant of
bail in case FIR No. 13 dated 26.1.2007 under Section 420 IPC
registered at Police Station Kahnuwan, Gurdaspur.
As per allegation of the prosecution, the complainant was
cheated for an amount of Rs.45,60,000/- by Surinder Singh Toni,
Manjeet Singh, Sukhwinder Kaur, Jasbir Kaur, Rajiv Gupta, Lal
Chand, Kanta Devi, Raman and the present petitioner-Sonu. It is
alleged that out of the total amount, she has been paid Rs. 1 lac.
The petitioner is in custody since 26.10.2008. She is stated
to be an unmarried girl.
So, without commenting on the merits of the case, bail to the
satisfaction of the trial Court.
( K.C. Puri )
21.4.2009. Judge
chugh