Punjab-Haryana High Court
Present : Mr. R.K.Lamba vs Unknown on 9 December, 2009
Crl Misc No. M 31604 OF 2009 (O&M)
******
Saroj vs State of Haryana Present : Mr. R.K.Lamba, Advocate for the petitioner.
Mr. Ajay Singh Ghanghas, Addl.A.G Haryana
Mr. Sunil Saharaw, Advocate
for the complainant.
*******
Counsel for the petitioner states that the mother and the brother
of the husband of the deceased are not agreed to surrender.
In the circumstances, this petition is dismissed. It is, however,
directed that in case the petitioner surrenders before the trial Court within
three days, her application for regular bail be decided by the trial Court, in
accordance with law, within three days of the filing thereof.
( AJAY TEWARI ) December 09, 2009. JUDGE `kk'