High Court Punjab-Haryana High Court

Jaswinder Kaur vs State Of Punjab on 10 July, 2009

Punjab-Haryana High Court
Jaswinder Kaur vs State Of Punjab on 10 July, 2009
               IN THE HIGH COURT OF PUNJAB AND HARYANA
                        AT CHANDIGARH


                            Criminal Misc. No. M-15984 of 2009 (O&M)
                            Date of decision: 10.7.2009

Jaswinder Kaur
                                                                 .. Petitioner
       v.

State of Punjab
                                                                 .. Respondent


CORAM:         HON'BLE MR. JUSTICE RAJESH BINDAL

Present:       Mr. Surinder Garg, Advocate for the petitioner.

               Mr. Anter Singh Brar, Sr. DAG, Punjab.



                                   ..

Rajesh Bindal J.

Learned counsel for the petitioner submits that though the petitioner
was released on bail pending trial, however, on one date of hearing, i.e., 11.5.2009,
she could not appear as she was admitted in hospital. On account of that, her bail
bonds were cancelled and non-bailable warrants were issued. In terms of the order
passed by this Court on 9.6.2009, she appeared in the Court and furnished bail
bonds. He further submits that the petitioner undertakes to appear regularly in the
trial court.

In view of the aforesaid fact, the interim order passed by this Court
on 9.6.2009 is made absolute.

The petition stands disposed of.

(Rajesh Bindal)
Judge
10.7.2009
mk