High Court Punjab-Haryana High Court

Dhapan Devi And Others vs Neeru Bala on 3 February, 2009

Punjab-Haryana High Court
Dhapan Devi And Others vs Neeru Bala on 3 February, 2009
 IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH


                                      CRM No. M 34197 of 2008 (O&M)
                                      Date of decision: 3.2.2009

Dhapan Devi and others

                                                                  ...Petitioners

                   Versus

Neeru Bala
                                                                 ...Respondent

CORAM:       HON'BLE MR.JUSTICE HARBANS LAL

Present:     Mr.PS Jammu, Advocate for the petitioners

             Mr.SK Jain, Advocate for the respondent.

                         ***
Harbans Lal, J.

This petition has been moved by Dhapan Devi and others under
Section 438 of Cr.P.C. seeking anticipatory bail in a complaint case No.525-
1 of 2008 dated 11.9.2008/13.9.2008 bearing caption Neeru Bala vs. Sunil
Kumar and others (Annexure P-1).

I have heard the learned counsel for the parties.

Vide order dated 24.12.2008 passed by this Court, the
petitioners were directed to appear before the learned trial Court within two
weeks from that day or the date fixed by the trial Court, whichever was
earlier and the petitioners were not to be taken into custody till then. The
learned counsel for the petitioners has produced a photostat copy of the
order purportedly passed by Mr.SK Sharma, Judicial Magistrate, 1st Class,
Sirsa on 2.1.2009. As would be apparent from this order, the petitioners, in
compliance with the order dated 24.12.2008 passed by this Court, have
furnished the requisite bail bonds. This being a complaint case, the
interrogation is not required and no recovery is to be effected. So, the order
dated 24.12.2008 is made absolute.

Petition stands disposed of.

February 3, 2009                                   (Harbans Lal)
gsv                                                    Judge