High Court Punjab-Haryana High Court

Smt. Usha Garg vs State Of Haryana on 21 August, 2009

Punjab-Haryana High Court
Smt. Usha Garg vs State Of Haryana on 21 August, 2009
IN THE HIGH COURT OF PUNJAB & HARYANA AT CHANDIGARH




                         Criminal Misc. No. M-21456 of 2009
                         Date of decision : August 21, 2009


Smt. Usha Garg                                ....Petitioner

                         versus

State of Haryana                              ....Respondent


Coram:       Hon'ble Mr. Justice L.N. Mittal


Present :    Mr. Sanjeev Gupta, Advocate, for the petitioner

             Mr. Sidharth Sarup, AAG Haryana


L.N. Mittal, J. (Oral)

Usha Garg has filed this petition for anticipatory bail in case

FIR No. 56 dated 26.2.2008, under section 304-B IPC, Police Station

Sector-5, Gurgaon.

I have heard learned counsel for the parties and perused the

case file.

The petitioner is a lady. She was found innocent during

investigation but has been summoned as additional accused on prosecution

application filed under section 319 of Code of Criminal Procedure. The

petitioner is mother-in-law of the deceased who died on account of

poisoning just one year after the marriage.

Learned counsel for the petitioner vehemently contended that

the deceased and her husband were residing separately from other family
Criminal Misc. No. M-21456 of 2009 -2-

members including the petitioner as per investigation conducted by the

police, since the time of marriage of the deceased. Learned State counsel

after seeking instructions from ASI Babu Lal does not controvert the

aforesaid factual position. It is stated that investigation was done by

Assistant Commissioner of Police who came to the aforesaid conclusion.

In view of the aforesaid but without meaning to express any

opinion on the merits, the instant petition is allowed. If the petitioner

appears before the trial court on or before 2.9.2009, the date fixed there, the

petitioner shall be released on bail to the satisfaction of the trial court.





                                                          ( L.N. Mittal )
August 21, 2009                                                Judge
  'dalbir'