IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
Crl. Misc. No. M-14795 of 2011 (O&M)
Date of Decision: May 13, 2011
Krishan Lal Khanna and another
. ....Petitioners
Versus
Surinder Paul Moudgil.
... Respondent
CORAM: HON'BLE MR. JUSTICE ALOK SINGH
1. Whether reporters of local news papers may be
allowed to see judgment?
2. To be referred to reporters or not?
3. Whether the judgment should be reported in the Digest?
Present: Ms. Aarti Gupta, Advocate,
for the petitioners.
Alok Singh, J. (Oral)
This is an application seeking anticipatory bail in
Criminal Complaint No.28/1 filed under Section 500/501
read with Section 120-B IPC in the Court of learned Judicial
Magistrate First Class, Ludhiana.
Record reveals that the petitioners are facing trial
in a private complaint pending before the Court of learned
Judicial Magistrate Ist Class, Ludhiana, for offences
punishable under Sections 500/501 read with Section 120-
B of the Indian Penal Code. Learned counsel for the
Crl.Misc. No.M-14795 of 2011 2
petitioners states that petitioners could not appear before
the learned Trial Court on the date fixed because of illness
of petitioner no.1, therefore, arrest warrants were issued
against the petitioners. She further states that petitioners
have to appear in another case on 16.5.2011, therefore,
petitioners shall also appear before the Magistrate in the
present case. She has further stated that petitioners have
not been declared proclaimed offenders as yet.
Present petition is disposed of at the admission
stage with direction that if petitioners surrender/appear
before the learned Magistrate on 16.05.2011, they shall be
released on bail to the satisfaction of the learned Magistrate.
May 13, 2011 ( Alok Singh ) vkd Judge