IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH
Criminal Misc.No.M-2753 of 2009 (O&M)
Date of Decision 24.02.2009
Usha Rani
......Petitioner
VERSUS
State of Punjab
......Respondent
CORAM:- HON'BLE MR. JUSTICE PRITAM PAL
Present: Mr.Ashish Grover, Advocate,
for the petitioner.
Mr.Vishal Munjal, D.A.G., Punjab,
for the respondent-State.
*****
PRITAM PAL, J(ORAL):
Petitioner Usha Rani has brought this petition under Section
438 of the Code of Criminal Procedure for seeking pre-arrest bail in case
F.I.R. No.159 dated 23.12.2008 under Sections 406, 498-A of Indian Penal
Code registered at Police Station Budhlada, District Mansa.
Learned counsel for the petitioner submits that petitioner has
joined the investigation on 04.02.2009. Learned State counsel submits that
he is not aware as to whether the petitioner has joined the investigation or
not. Investigating Officer of this case has also not turned up.
In this view of the matter, order dated 30.01.2009 whereby
interim anticipatory bail was granted to the petitioner, who is an old
handicapped lady, by this Court, is made absolute.
Criminal Misc. stands disposed of.
February 24, 2009 (PRITAM PAL) mamta-II JUDGE