Punjab-Haryana High Court
Parmod Jain vs State Of Haryana And Another on 29 September, 2008
IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH
Criminal Misc. No.M-23822 of 2008
Date of decision : 29.9.2008
Parmod Jain .....Petitioner
Versus
State of Haryana and another ...Respondents
****
CORAM : HON'BLE MR. JUSTICE S. D. ANAND
Present: Mr. Johan Kumar, Advocate for the petitioner.
Mr. S.S. Mor, Senior Deputy Advocate General, Haryana
S. D. ANAND, J.
The crux of the relief sought is anticipatory blanket bail to the
petitioner. This is apparent from the fact that the petitioner wants that the
moment he is required by the Police in connection with any case, he may
be afforded atleast seven days’ time to enable him to have recourse to the
law.
The petitioner does not indicate any particular case which has
come to be registered or is likely to be registered against him. The grant
of anticipatory blanket bail is not in order.
Dismissed.
September 29, 2008 (S. D. ANAND) Pka JUDGE
Note: Whether to be referred to Reporter: Yes/No