CRM-M 24687 of 2009 -1-
IN THE PUNJAB AND HARYANA HIGH COURT AT CHANDIGARH
CRM No.44700 of 2009 and
CRM-M 24687 of 2009
Date of Decision: 16.9.2009
Harwinder Kaur
..Petitioner.
Vs.
State of Punjab
..Respondent.
CORAM: HON'BLE MR.JUSTICE RAKESH KUMAR JAIN
Present : Ms.Vanita Sapra Kataria. Advocate for the petitioner.
Mr.K.D.Sachdeva, Addl.AG Punjab for the respondent.
RAKESH KUMAR JAIN, J. (Oral)
CRM No.44700 of 2009
Allowed as prayed for.
Main Case
This is a petition for grant of anticipatory bail in case FIR
No.131 dated 17.11.1999 registered under Sections 447/427/34 IPC at
Police Station Hariana, District Hoshiarpur.
Counsel for the petitioner, inter alia, contends that but for the
petitioner all other accused were tried before Judicial Magistrate IInd Class,
Hoshiarpur and have been acquitted vide his order dated 11.11.2008. She
further submits that as per document Annexure P-2, Rachpal Singh son of
Rattan Singh is stated to have already been convicted vide judgment dated
6.6.2005.
The anticipatory bail filed by the petitioner was dismissed by
CRM-M 24687 of 2009 -2-
the Court below on the ground that the petitioner was declared proclaimed
offender vide order dated 12.1.2007.
The petitioner is directed to surrender before the Court below
on 25.9.2009. On her appearance, she shall be admitted to bail by the Court
below on her furnishing bail bonds to the satisfaction of the trial Court.
With these directions, the present petition is disposed of.
(Rakesh Kumar Jain)
16.9.2009 Judge
Meenu