IN THE HIGH COURT OF PUNJAB & HARYANA AT CHANDIGARH
Criminal Misc. -M No. 29885 of 2008 (O&M)
Date of decision : February 24, 2009
Kabal Masih
....Petitioner
versus
State of Punjab
....Respondent
Coram: Hon'ble Mr. Justice Pritam Pal
Present : Mr. PK Garg, Advocate for the petitioner
Mr. KD Sachdeva, DAG Punjab
Pritam Pal,J. (Oral)
Petitioner has brought this petition under section 439 of Code
of Criminal Procedure for seeking regular bail in case FIR No. 20 dated
18.3.1995 under sections 3,5,8 of Cow Slaughter Act and section 153-A of
IPC registered at Police Station ‘B’ Division Amritsar.
The petitioner in this case is stated to have been declared as a
proclaimed offender vide order dated 2.7.1996 and thereafter he could be
hauled up in this case only on 25.8.2008. Now the case against the
petitioner is fixed for recording the prosecution evidence on 3.3.2009.
Taking into consideration the fact that the petitioner remained
proclaimed offender for about 12 years, he is not entitled to be released on
bail.
Dismissed.
Criminal Misc. -M No. 29885 of 2008 (O&M) -2-
However, the trial court is directed to conclude the prosecution
evidence within three months from the next date of hearing fixed before it.
( Pritam Pal )
February 24 2009 Judge
'dalbir'