High Court Punjab-Haryana High Court

Present:- Mr.Rakesh Kumar vs Notice Was Issued To The on 18 September, 2009

Punjab-Haryana High Court
Present:- Mr.Rakesh Kumar vs Notice Was Issued To The on 18 September, 2009
                  Crl.Misc. No.M-25626 of 2009 (O&M)

            Kusum Lata @ Shakuntla versus State of Haryana


Present:-    Mr.Rakesh Kumar, Advocate for the petitioner

             Ms. Neena Madan, Addl. A.G, Haryana


             This is a petition under Section 439 Cr.P.C praying for release

of the petitioner on interim bail on the ground that petitioner has to attend to

the marriage of her son. In support of such a plea some material in the

shape of invitation card etc. has been placed on record.

             Notice was issued to the respondent. Official of the respondent

ASI Kuldeep Singh,who is present in the Court has no idea about the factum

of marriage and has not verified the same. The marriage is slated for

19.9.2009. Therefore, the Court cannot adjourn the matter any further to

enable the respondent to verify the factum of marriage.

After hearing learned counsel for parties, I am of the considered

opinion that purely in the interest of justice and on humanitarian grounds,

the present petition deserves to succeed. It is directed that petitioner be

relased on interim bail for a period of three days only w.e.f 19.9.2009 to

21.9.2009. She shall surrender on 22.9.2009.

Bail to the satisfaction of CJM, Sonepat who shall ensure that

petitioner shall submit adequate surety and also that petitioner shall not

abscond.

A copy of this order be given dasti under the signatures of the

Court Secretary of this Bench.

September 18, 2009                                  (Mahesh Grover)
rekha                                                   Judge