High Court Punjab-Haryana High Court

Bado Devi vs State Of Haryana on 21 July, 2009

Punjab-Haryana High Court
Bado Devi vs State Of Haryana on 21 July, 2009
      IN THE HIGH COURT OF PUNJAB AND HARYANA AT
               CHANDIGARH

                                     Crl.Misc.No.M-14225 of 2009
                                     Date of Decision:- 21.07.2009

Bado Devi                                   ....Petitioner(s)

                   vs.

State of Haryana                            ....Respondent(s)

                   ***

CORAM:- HON'BLE MR.JUSTICE AUGUSTINE GEORGE MASIH

                   ***

Present:-   Mr.Raman Gaur, Advocate,
            for the petitioner.

            Mr.Yashpal Malik, AAG, Haryana.

            Mr.K.D.S.Hooda, Advocate,
            for the complainant.

                   ***

AUGUSTINE GEORGE MASIH, J. (Oral)

In the present case, the allegation against the petitioner is that

she had conspired to kill her grandson, i.e. the son of the complainant. A

perusal of the F.I.R would show that the husband of the complainant grew

with suspicion with regard to the paternity of the child. He doubted that the

son which was born to his wife was not out of his loins and, therefore, threw

the child in the Khal where the child died because of drowning.

Counsel for the petitioner contends that the petitioner is an old

lady of 60 years and as per the contents of the F.I.R.itself, the complainant

and her husband along with their son were residing separately in the fields

whereas the petitioner was residing in the village. He, therefore, contends

that the petitioner has no connection whatsoever with the alleged murder of

her grandson and, therefore, she should be released on bail.
Crl.Misc.No.M-14225 of 2009 -2-

On the other hand, counsel for the State submits that the charge

in the present case has since been framed and the case now stands fixed for

17.8.2009 for prosecution evidence.

Having heard counsel for the parties and on going through the

records of the case besides keeping in view the fact that the petitioner had

been residing separately and is an old lady of 60 years and is in custody

since 10.3.2009 whereas the evidence of the prosecution is yet to

commence, no useful purpose would be served by further keeping her in

custody. The trial is not likely to conclude soon.

In view of the above, the present petition is allowed and the

petitioner is directed to be released on bail to the satisfaction of the trial

Court.

July 21, 2009                         ( AUGUSTINE GEORGE MASIH )
poonam                                          JUDGE