High Court Punjab-Haryana High Court

Satbir And Another vs State Of Haryana And Another on 30 May, 2009

Punjab-Haryana High Court
Satbir And Another vs State Of Haryana And Another on 30 May, 2009
Crl.Misc.No.M-10075 of 2009                                       [1]

IN THE HIGH COURT              OF PUNJAB         AND HARYANA AT
                              CHANDIGARH.


                               Criminal Misc. No. M-10075 of 2009

                               Date of Decision: 30 - 5 - 2009



Satbir and another                                       .....Petitioners

                               v.

State of Haryana and another                             .....Respondents



CORAM: HON'BLE MR.JUSTICE KANWALJIT SINGH AHLUWALIA

                               ***

Present:    Mr.Jitender Dhanda, Advocate
            for the petitioners.

            Mr.Ajay Kumar Gupta, Addl. A.G., Haryana.

            Mr.Ashwani Bhardwaj, Advocate
            for respondent No.2-complainant.

                               ***

KANWALJIT SINGH AHLUWALIA, J. (ORAL)

By this common order Criminal Misc.No.M-10075 of 2009

preferred by Satbir and Kela wife of Satbir and Criminal Misc.No.M-15367

of 2009 preferred by Ishwar shall be decided together.

Criminal Misc.No.M-10075 of 2009 was preferred by Satbir

and Kela. They are parents of Ishwar. Ishwar was married with Manisha on

2.3.2006. Both Satbir and Kela have sought pre-arrest bail. Notice of

motion was issued as they stated that they want to resolve the dispute

amicably and to facilitate appearance of Manisha, deposited Rs.25,000/- in

the Registry.

Crl.Misc.No.M-10075 of 2009 [2]

Today Criminal Misc.No.M-15367 of 2009 was also listed in

urgent motion cases. Notice of motion has been accepted by Mr.Ajay

Kumar Gupta, Additional Advocate General, Haryana and Mr.Ashwani

Bhardwaj appearing for respondent-complainant. Suraj Mal, ASI from

Police Station City Hisar is also present in Court.

Counsel for the petitioners and estranged wife have made

separate statements that a compromise has been arrived between the parties

and in terms of compromise petitioners be granted pre-arrest bail.

Statements of Ishwar, Manisha and Asha Ram have been recorded

separately. They be read as part of this order.

In view of the compromise arrived between the parties, pre-

arrest bail is granted to the petitioners to the satisfaction of the Arresting

Officer. In case the petitioners back out from the compromise, complainant

will be at liberty to file an application seeking cancellation of the bail. The

amount of Rs.25,000/- deposited vide order dated 17.4.2009 be disbursed to

Manisha estranged wife. The parties shall remain bound by the compromise

noticed in their statements recorded today separately.

Petitions stand disposed off.

( KANWALJIT SINGH AHLUWALIA )
May 30, 2009. JUDGE

RC