IN THE HIGH COURT OF PUNJAB & HARYANA AT CHANDIGARH
Criminal Misc. -M No. 29331 of 2008 (O&M)
Date of decision : January 06, 2009
Gurdev Kaur
....Petitioner
versus
State of Punjab
....Respondent
Coram: Hon'ble Mr. Justice Pritam Pal
Present : Mr. SPS Sidhu, Advocate for the petitioner
Mr. KD Sachdeva, DAG Punjab
Pritam Pal,J. (Oral)
Petitioner has brought this petition under section 439 of Code
of Criminal Procedure for seeking regular bail in case FIR No. 57 dated
11.3.2007 under sections 302, 304-B, 498-A IPC registered at Police Station
Baghapurana District Moga.
The petitioner is mother-in-law of the deceased. She is alleged
to have committed the murder of her daughter-in-law by setting her ablaze
after pouring kerosene oil. The contention of the learned counsel for the
petitioner is that the petitioner was arrested in this case on 17.3.2007.
Ultimately after investigation of the case, the petitioner was challaned for
commission of offence punishable under section 302 IPC. As observed by
the trial court vide its orders dated 7.10.2008 and 17.8.2007, when the
prosecution had already concluded its evidence against petitioner Gurdev
Kaur, supplementary challan against her husband Harbans Singh was also
Criminal Misc. -M No. 29331 of 2008 (O&M) -2-
put in the court whereupon he has now been charge sheeted for commission
of offence punishable under sections 304-B, 498-A IPC vide order dated
7.10.2008 and thus, a de-novo trial has now started in this case. In its order
dated 17.8.2007, learned Additional Sessions Judge (trial court) had rejected
bail application of the petitioner mainly on the ground that the trial of the
case was not likely to take a long time. The petitioner is in custody in this
case since 17.3.2007 and now in the aforesaid given facts and
circumstances, the trial is likely to take a long time. In this case husband of
the petitioner is stated to have been released on bail under section 438
Cr.P.C.
Taking an overall view and without commenting on the merits
of this case, the petitioner is ordered to be released on bail on her
furnishing bail/surety bonds to the satisfaction of the trial court.
Criminal Misc. is disposed of.
( Pritam Pal )
January 06, 2009 Judge
'dalbir'