Criminal Misc. No. M-10535 of 2008 1
In the High Court of Punjab and Haryana, at Chandigarh.
Criminal Misc. No. M-10535 of 2008
Date of Decision: 2.2.2009
Krishna Devi
...Petitioner
Versus
State of Haryana and Others
...Respondents
CORAM: HON'BLE MR. JUSTICE KANWALJIT SINGH AHLUWALIA.
Present: Mr. R. Kartikeya, Advocate
for the petitioner.
Mr. S.S. Mor, Senior Deputy Advocate
General, Haryana for respondent No.1-State.
Mr. V.K. Suri, Advocate
for respondents No.2 and 3.
Kanwaljit Singh Ahluwalia, J. (Oral)
Respondent No.2 Des Raj and respondent No.3 Pappu were
found innocent and were placed in column No.2. Trial Court had
summoned them by invoking Section 319 Cr.P.C. They were ordered to
be released on bail in Criminal Misc. No. M-52684 of 2007 by a Co-
ordinate Bench of this Court and the following order dated 5.12.2008
was passed:-
“The petitioners were declared innocent by
the police, however, on the application moved under
Section 319 Cr.P.C. by the State, they were
summoned to face trial. This Court vide order dated
Criminal Misc. No. M-10535 of 2008 229.11.2007 has granted them interim bail. Pursuant
to the order dated 29.11.2007, the petitioners have
appeared before the trial Court and furnished
personal bonds and surety bonds to its satisfaction.
Under the circumstances, the instant
petition is allowed and the interim bail granted by
this Court vide order dated 29.11.2007 is confirmed.
However, the petitioners would appear in the Court
on each and every date of hearing”.
The present petition has been filed seeking cancellation of the
bail granted to them. A Co-ordinate Bench had ordered that case be
listed as per roster.
No misuse of concession of bail has been averred in the
present petition except that the bail ought not to have been granted.
Counsel for the State, on instructions from Ranbir Singh,
Assistant Sub Inspector, states that the entire evidence was recorded
except for recording of evidence of one witness. Trial is at fag end. It is
stated that next date fixed is 5.2.2009.
No ground for cancellation of bail granted to respondents No.2
and 3 is made out. Hence, the present petition is dismissed.
(Kanwaljit Singh Ahluwalia)
Judge
February 2, 2009
“DK”