High Court Punjab-Haryana High Court

Avtar Kaur And Another vs State Of Punjab on 23 September, 2009

Punjab-Haryana High Court
Avtar Kaur And Another vs State Of Punjab on 23 September, 2009
        In the High Court of Punjab and Haryana at Chandigarh.

                   CRM No. M-22776 of 2009(O&M)
                   Decided on:- 23.09.2009

Avtar Kaur and another                         ......Petitioners

Versus

State of Punjab                                .......Respondent

Coram Hon’ble Mr. Justice K. C. Puri

Present Mr. Kanwaljit Singh, Sr. Advocate
with Ms. Prachi Sharma, Advocate
for the petitioners.

Mr. K. S. Pannu, DAG, Punjab.

Mr. H. S. Dhindsa, Advocate
for the complainant.

K. C. Puri, J.(Oral )

Petitioners no.1 and 2 Avtar Kaur and Satpal Singh have moved

an application for grant of regular bail in case FIR No.74 dated

2.6.2009,under Section 306 IPC, P. S Division No.1 Jalandhar.

Learned counsel for the petitioners wants to withdraw the

petition qua petitioner no.1 Avtar Kaur.

Therefore, the petition qua petitioner no.1 Avtar Kaur stands

dismissed as withdrawn.

So far as petitioner no.2 Satpal Singh is concerned, according

to the sui-cide note, he told Johan Deep Singh, husband of the deceased that

he has spoiled the life of Arvinder Kaur deceased and he will re-marry her.

There is no other amputation against him in the sui-cide note.

So, without commenting on the merits of the case, bail

application qua petitioner no.2 Satpal Singh stands accepted.

Bail to the satisfaction of trial Court.

23.09.2009                                     ( K.C. Puri )
Mamta                                             Judge