Crl. Misc. No.M-14971 OF 2009
******
Jagwinder Kaur …Petitioner
VERSUS
State of Punjab
…Respondent
Present : Mr. T. S. Sangha, Sr. Advocate with
Mr. H. S. Sangha, Advocate
for the petitioner.
Mr. Anter Singh Brar, Sr. DAG, Punjab.
*******
Learned Sr. Deputy Advocate General, Punjab has verified that
only lalkara is attributed to the petitioner. She is a lady and has now been in
custody since March, 2009. No further recovery is to be made from her.
In the circumstances, it is directed that the petitioner shall be
released on bail to the satisfaction of CJM/Duty Magistrate, Bhatinda.
Accordingly, petition stands disposed of.
( AJAY TEWARI )
June 11, 2009 JUDGE
ashish