In the High Court of Punjab and Haryana at Chandigarh
Criminal Misc. No.M-32381 of 2008
Date of decision: 16.4.2009
Mandeep Kaur
......Petitioner
Versus
State of Punjab
.......Respondent
CORAM: HON'BLE MRS. JUSTICE SABINA
Present: Mr.Sugreev Kapoor, Advocate,
for the petitioner.
Mr.Aman Deep Singh Rai, AAG, Punjab.
****
SABINA, J.
This petition has been filed by Mandeep Kaur under
Section 439 of the Code of Criminal Procedure for grant of regular
bail in case FIR No. 185 dated 7.12.2006, under Sections 364, 302,
201, 120-B/34 of the Indian Penal Code, registered at Police Station
Bholat, District Kapurthala.
In the present case, FIR in question was lodged by
Sukhdev Singh alleging that his nephew Major Singh was missing
from his house since midnight of 4/5.12.2006. Petitioner-Mandeep
Kaur had lodged a complaint regarding missing of her husband in
Police Station Bholath. The petitioner either in connivance with her
parents/family or with some one else had kidnapped Major Singh with
Criminal Misc. No.M-32381 of 2008 -2-
intention to kill him. Thereafter, during investigation, the petitioner
suffered a disclosure statement that she in connivance with Paramjit
Singh and his associates had committed murder of Major Singh.
Learned counsel for the petitioner has submitted that the
the petitioner is in custody since long and has been falsely involved
in this case.
Learned State counsel, on the other hand, has opposed
this petition and submitted that almost entire prosecution evidence
has been concluded. Only a doctor and Investigating Officer remain
to be examined and the next date fixed before the trial Court is
24.4.2009.
Since in the present case, the entire prosecution evidence
has almost been concluded and only two witnesses remain to be
examined, it would not be appropriate to release the petitioner on
bail.
Keeping in view the seriousness of offence alleged to
have been committed by the petitioner, the effect of her confessional
statement would be seen during trial. The dead body of Major Singh
was recovered after the disclosure statement was suffered by the
petitioner.
Accordingly, this petition is dismissed.
(SABINA)
JUDGE
April 16, 2009
anita