High Court Punjab-Haryana High Court

Smt.Deepak vs State Of Punjab And Others on 10 July, 2008

Punjab-Haryana High Court
Smt.Deepak vs State Of Punjab And Others on 10 July, 2008
            In the High Court of Punjab & Haryana at Chandigarh.

                             Criminal Misc. No.M-42973 of 2007 (O&M).
                                      Date of decision : 10.7.2008.


Smt.Deepak                                                 ..... Petitioner.
                                       vs
State of Punjab and others                                 ..... Respondent.

Coram: Hon’ble Mr. Justice Rajesh Bindal.

Present: Mr.P.S.Punia, Advocate, for the petitioner.

Mr.Anter Singh Brar, Deputy Advocate General, Punjab,
for respondent no.1.

Mr.H.S.Gill, Senior Advocate with
Mr.Vivek Goyal, Advocate, for respondent nos.2 to 5.

Rajesh Bindal J.

Prayer in the present petition is for cancellation of bail granted
to respondent nos.2 to 5 by the learned Sessions Judge, Kapurthala, vide
order dated 7.7.2007.

Learned counsel for the petitioner had not been able to point
out any ground to make out a case for cancellation of bail. It is not alleged
that respondent nos.2 to 5 in any manner have misused the concession of
bail after they were released on bail. What is sought to be argued is that they
had not complied with the conditions for grant of anticipatory bail on
account of which they were taken into custody. It is, thereafter, that they
were released on regular bail. The consideration for grant of bail is on
different footing than one for cancellation of bail.

As the respondent no.2 to 5 have not misused the concession of
bail, in any manner whatsoever, I do not fit it to be a fit case for cancellation
of bail granted to respondent nos.2 to 5.

The petition is, accordingly, dismissed.

10.7.2008                                               (Rajesh Bindal)
vs.                                                          Judge