Crl. Misc. No. M- 2487 of 2009
Reeta Sharma vs. U.T.Chandigarh.
Present: Mr.Mansur Ali, Advocate,
for the petitioner.
Mr.Hemant Bassi, Standing counsel for U.T.
****
While issuing notice of motion, the following order was
passed by this Court on 31.1.2009:-
“Notice of motion for 15.4.2009.
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 Standing counsel for U.T. on instructions from SI
Naveen Sharma, has submitted that the petitioner has joined
investigation.
In the present case, the main accused Vivek Grover was
arrested and now he has been released on regular bail. A
compromise was also effected between the parties before
registration of FIR and some amount was returned to complainant.
Keeping in view the said facts, this petition is allowed and
the order granting interim bail dated 31.1.2009 is made absolute.
(SABINA)
JUDGE
May 21, 2009
anita