Crl. Misc. No. M- 8471 of 2009
Swarni and another vs. State of Punjab
Present: Mr.Gurdev Singh, Advocate, for the petitioners.
Mr.Aman Deep Singh Rai, AAG, Punjab.
****
While issuing notice of motion, the following order was
passed by this Court on 26.3.2009:-
“Learned counsel for the petitioners has
placed reliance on affidavit of the complainant Gurmit
Kaur, wherein, she has deposed that her daughter had
committed suicide because of depression and the
petitioners were not responsible for the incident.
Notice of motion for 21.5.2009.
In the meantime, in the event of arrest, the
petitioners be admitted to interim bail subject to their
furnishing personal bonds and surety to the satisfaction of
the Arresting Officer. However, they 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 ASI
Jaswant Singh, has submitted that the petitioners have joined
investigation and are not required for further investigation.
Accordingly, this petition is allowed and the order granting
interim bail dated 26.3.2009 is made absolute.
(SABINA)
JUDGE
May 21, 2009
anita