Crl. Misc. No. M- 7543 of 2009 Nachhattar Kaur vs. State of Punjab Present: Mr.Amit Rana, Advocate, for the petitioner. Mr.Aman Deep Singh Rai, AAG, Punjab. ****
While issuing notice of motion, the following order was
passed by this Court on 23.3.2009:-
“Learned counsel for the petitioner has
submitted that the deceased was suffering from
Tuberculosis and had consumed poison at her parental
home. The petitioner is an old lady aged about 73 years
and is suffering from various ailments.
Notice of motion for 29.4.2009.
In the meantime, in the event of arrest, the
petitioner be admitted to interim bail subject to her
furnishing personal bonds and surety to the satisfaction of
the Arresting Officer. However, she shall join the
investigation as and when called and shall abide by the
provisions of Section 438 (2) Cr.P.C.”
Learned counsel for the State, on instructions from HC
Gurpreet Singh, has submitted that the petitioner has joined
investigation and is not required for further investigation.
On the last date, learned State counsel was directed to
verify as to whether the deceased was, in fact, suffering from
Tuberculosis.
Crl. Misc. No. M- 7543 of 2009 -2-
Learned State counsel has submitted that deceased
Maninder Kaur @ Navneet Kaur wife of Ravinderjit Singh was, in
fact, suffering from Tuberculosis and was under treatment.
Keeping in view the submissions made by learned
counsel for the parties, without expressing any opinion on the merits
of the case, this petition is allowed and the order granting interim bail
dated 23.3.2009 is made absolute.
(SABINA)
JUDGE
May 27, 2009
anita