High Court Punjab-Haryana High Court

Pal Singh vs State Of Punjab And Another on 26 May, 2009

Punjab-Haryana High Court
Pal Singh vs State Of Punjab And Another on 26 May, 2009
IN THE HIGH COURT OF PUNJAB & HARYANA AT CHANDIGARH

                                    Cr.Misc. NO. M 11728 of 2009

                                     DATE OF DECISION 26.5.2009

Pal Singh

                                                    ......PETITIONER
                            VERSUS

State of Punjab and another.
                                                    ......RESPONDENTS

PRESENT:           Mr. Abhinav Oberoi, Advocate
                   Mr. PS Sidhu,Addl.A.G.Pb



M.M.S.BEDI,J.

The petitioner has been in custody since 3.2.2009 for having

inflicted injuries on the person of Bhupinder Singh complainant. The

grievous injury is attributed to Jaspal Singh. The petitioner is alleged to

have inflicted a simple injury on the right shoulder of the complainant. The

application of the petitioner was dismissed by the Learned Sessions Judge,

Ropar on the ground that he was declared a proclaimed offender.

Without expression of any opinion regarding the validity of the

proceedings declaring the petitioner a proclaimed offender, it is sufficient to

observe that his detention w.e.f. 3.2.2009 would be sufficient enough to

have a deterrent and punitive affect for evading appearance in the court.

The petition is allowed and the petitioner is ordered to be

released on bail on furnishing bail bonds/surety bonds to the satisfaction of

the trial Court.

May 26 ,2009                                      ( M.M.S.BEDI )
TSM                                                    JUDGE