High Court Punjab-Haryana High Court

Darshan Kaur vs State Of Punjab on 7 May, 2009

Punjab-Haryana High Court
Darshan Kaur vs State Of Punjab on 7 May, 2009
                Crl.M. No. M-9568 of 2009                   -1-



IN THE HIGH COURT OF PUNJAB & HARYANA AT CHANDIGARH

                                  Crl.M. No. M-9568 of 2009
                                  Date of decision : 7.5.2009.

                                  ...

    Darshan Kaur
                                                ................ Petitioner

                                  vs.

    State of Punjab
                                               .................Respondent



    Coram: Hon'ble Mr. Justice K.C. Puri



    Present: Sh. N.S. Sodhi, Advocate
             for the petitioner.

             Sh. A.P.S. Mann, Senior Deputy Advocate General,
             Punjab

             Sh. A.S. Walia, Advocate for the complainant.
                 ...


    K.C. Puri, J. (Oral)

Learned counsel for the petitioner has submitted that

regarding the same sale deed, previously she was prosecuted at the

instance of Harnam Singh, father of the present complainant and

ultimately, vide judgment dated 20.5.1994, passed by Sh. D.K.

Monga, PCS, Sub Divisional Judicial Magistrate, Zira, in Criminal

case No. 114-2 of 1990, titled as Harnam Singh vs. Darshan Kaur, she

was acquitted and regarding the same sale deed, the present FIR has

been lodged. Counsel for the petitioner has placed certain documents

in this regard on the file.

Crl.M. No. M-9568 of 2009 -2-

So, in these circumstances, the petition stands accepted and

in the event of arrest the petitioner is directed to be released on bail to

the satisfaction of SHO/Investigating Officer, on the following

conditions:-

i) that she will join the investigation, as and when required by

the police;

ii) that she will not tamper with the evidence and

iii)that she will not leave the country without prior permission

of the Court.

( K.C. Puri )
7.5.2009. Judge
chugh