High Court Punjab-Haryana High Court

Indu Bala vs State Of Punjab on 11 August, 2009

Punjab-Haryana High Court
Indu Bala vs State Of Punjab on 11 August, 2009
              IN THE HIGH COURT OF PUNJAB AND HARYANA
                       AT CHANDIGARH


                           Criminal Misc. No. M-13376 of 2009 (O&M)
                           Date of decision: 11.8.2009

Indu Bala
                                                              .. Petitioner
      v.

State of Punjab
                                                              .. Respondent


CORAM:       HON'BLE MR. JUSTICE RAJESH BINDAL

Present:     Mr. Naveen Batra, Advocate for the petitioner.

             Mr. A. S. Brar, Senior Deputy Advocate General, Punjab.
                                 ..

Rajesh Bindal J.

Learned counsel for the petitioner submits that in terms of the order
passed by this Court on 18.5.2009, the petitioner has already put in appearance
before the court below and furnished her bail bonds.

Initially, the petitioner was found to be innocent after investigation,
though her name was mentioned in the FIR. She was summoned only on filing of
application under Section 319 Cr.P.C. by the prosecution. As the petitioner has
already put in appearance and facing trial, the interim order passed by this Court
on 18.5.2009 is made absolute.

The petition stands disposed of.

(Rajesh Bindal)
Judge
11.8.2009
mk