High Court Punjab-Haryana High Court

Vaneet Sodhi vs State Of Punjab on 15 May, 2009

Punjab-Haryana High Court
Vaneet Sodhi vs State Of Punjab on 15 May, 2009
Criminal Misc. No. M-12212 of 2009                                     1




      In the High Court of Punjab and Haryana, at Chandigarh.

                  Criminal Misc. No. M-12212 of 2009

                     Date of Decision: 15.5.2009

Vaneet Sodhi
                                                              ...Petitioner
                                  Versus
State of Punjab
                                                           ...Respondent

CORAM: HON'BLE MR. JUSTICE KANWALJIT SINGH AHLUWALIA.

Present: Mrs. Naveen Malik, Advocate
         for the petitioner.

          Mr. Anter Singh Brar, Deputy Advocate
          General, Punjab, for the State.

Kanwaljit Singh Ahluwalia, J. (Oral)

The present petition has been preferred under Section 438

Cr.P.C. seeking pre-arrest bail to the petitioner in case FIR No. 45 dated

27.1.2009 registered at Police Station Phase-I, Mohali, under Sections

452, 323, 427, 506 & 34 IPC.

On 5.5.2009, this Court had passed the following order:-

“Counsel has submitted that petitioner is a

young girl aged 22 years, who was working in Taj

Hotel at Chandigarh as a Trainee. A day before the

occurrence, she had gone along with her friends for

taking dinner to the house of the complainant.

Thereafter, as per the complainant’s own version,

Param Vaidwan had given fist and kick blows to the

injured. Counsel has submitted that all injuries in the

present case are simple in nature and the only non-
Criminal Misc. No. M-12212 of 2009 2

bailable offence fall under Section 452 IPC.

Issue notice of motion for 15th May, 2009.

In the event of arrest, petitioner shall be

released on interim bail to the satisfaction of the

arresting officer. However, petitioner shall join

investigation as and when called for. Petitioner shall

abide by the conditions specified under Section 438

(2) Cr.P.C.”

Today, the complainant is present in the Court. He has stated

that injuries were caused to him.

Injuries are simple in nature. Petitioner is a unmarried girl.

Counsel for the State, on instructions from Joginder Pal,

Assistant Sub Inspector, stated that petitioner has joined investigation

and is no longer required for custodial interrogation.

For the reasons stated in the order dated 5.5.2009 passed by

this Court and the statement made by counsel for the State, interim pre-

arrest bail granted to the petitioner is affirmed till filing of the report

under Section 173 Cr.P.C. On submission of report under Section 173

Cr.P.C. petitioner shall be permitted to furnish regular bail-bonds to the

satisfaction of the Court concerned.

With the observations made above, the present petition is

disposed off.

(Kanwaljit Singh Ahluwalia)
Judge
May 15, 2009
“DK”