High Court Punjab-Haryana High Court

Daljit Kaur vs State Of Punjab on 27 March, 2009

Punjab-Haryana High Court
Daljit Kaur vs State Of Punjab on 27 March, 2009
IN THE HIGH COURT OF PUNJAB & HARYANA AT CHANDIGARH

                                  Cr.Misc. NO. M 33958 of 2008

                                      DATE OF DECISION 27.3.2009

Daljit Kaur

                                                 ......PETITIONER
                             VERSUS

State of Punjab
                                                 ......RESPONDENTS

PRESENT:         Mr. KS Dhaliwal, Advocate
                 Ms.Rk Nihalsinghwala, Sr.DAG, Punjab



M.M.S.BEDI,J.

The petitioner is alleged to have impersonated Bhupinder

Kaur and got executed a sale deed of land measuring 22 kanals 2 marlas.

She has, as per her undertaking, given sample of hand writing and thumb

impression. She has also put in appearance at the time of presentation of

challan and has been granted the concession of interim bail as per the

directions of this court. No doubt the allegations are serious against the

petitioner but in view of the fact that she is a lady having joined the

investigation, the concession u/s 438 Cr.P.C. is granted to her by

confirming order dated 24.12.2008. The petitioner will continue to appear

before the trial court and will not, in any manner, tamper with the evidence

or delay the proceedings.

Disposed of.

March 24 ,2009                                ( M.M.S.BEDI )
TSM                                                JUDGE