High Court Punjab-Haryana High Court

Balkar Singh vs State Of Punjab on 26 August, 2009

Punjab-Haryana High Court
Balkar Singh vs State Of Punjab on 26 August, 2009
IN THE HIGH COURT OF PUNJAB & HARYANA AT
CHANDIGARH
                       Criminal Misc. No. M-23586 of 2009
                       Date of decision: August 26, 2009

Balkar Singh                            -Petitioner

             Versus

State of Punjab                         -Respondent
Coram        Hon'ble Mr. Justice Rajan Gupta

Present:     Mr. Sarbjit Singh, Advocate, for the petitioner.

Rajan Gupta, J.(Oral)

This is a petition for pre-arrest bail in a case registered against

the petitioner under Sections 22/61/85 of the Narcotic Drugs &

Psychotropic Substances Act, at police station Sadar Amritsar vide FIR

No. 78 dated 14-2-2008.

Learned counsel submits that the petitioner had been appearing

before the trial court regularly. Only on one date i.e. 20-8-2009 he could

not appear as he was ill. An application was moved for exemption of his

personal appearance. However, the same was rejected and warrant of arrest

was issued. Learned counsel submits that the petitioner does not intend to

default in appearance before the trial court in future and shall regularly

appear on each and every date of hearing.

Under the circumstances, it is directed that in case the petitioner

surrenders before the trial court within a week of receipt of a certified copy

of this order, he shall be admitted to bail to the satisfaction of the said court.

Disposed of.

[Rajan Gupta]
Judge
August 26, 2009.

‘ask’