High Court Punjab-Haryana High Court

Sulochna Gulari vs State Of Punjab on 28 July, 2009

Punjab-Haryana High Court
Sulochna Gulari vs State Of Punjab on 28 July, 2009
              IN THE HIGH COURT OF PUNJAB AND HARYANA
                       AT CHANDIGARH


                            Criminal Misc. No. M-13871 of 2009 (O&M)
                            Date of decision: 28.7.2009

Sulochna Gulari
                                                               .. Petitioner
       v.

State of Punjab
                                                               .. Respondent


CORAM:        HON'BLE MR. JUSTICE RAJESH BINDAL

Present:      Mr. L. M. Gulati, Advocate for the petitioner.

              Mr. Anter Singh Brar, Sr. DAG, Punjab.


                                   ..

Rajesh Bindal J.

Learned counsel for the petitioner submits that the main accused in
the FIR, who had fabricated the documents furnished for grant of bail to the
petitioner, have already been arrested and they are in custody. The fact that the
petitioner has joined the investigation is not disputed. Considering that the
petitioner claims that she was deserted by her husband nine years back and she has
to take care of three children, I do not find that her custodial interrogation will be
required.

Accordingly, the interim order passed by this Court on 20.5.2009 is
made absolute.

The petition stands disposed of.

(Rajesh Bindal)
Judge
28.7.2009
mk