IN THE HIGH COURT OF PUNJAB & HARYANA AT CHANDIGARH
Criminal Misc. No. M-26010 of 2009
Date of decision : October 06, 2009
Malkiat Singh
....Petitioner
versus
State of Punjab
....Respondent
Coram: Hon'ble Mr. Justice L.N. Mittal
Present : Mr. AS Manaise, Advocate, for the petitioner
Mr. Gaurav Garg Dhuriwala, AAG Punjab
L.N. Mittal, J. (Oral)
Malkiat Singh has filed this petition for anticipatory bail in case
FIR No. 204 dated 4.10.2007 under sections 420, 406 IPC, Police Station
Dhariwal, District Gurdaspur.
I have heard learned counsel for the parties and perused the
case file.
The petitioner was earlier granted bail but he did not appear in
the trial court on 4.4.2009 and therefore, his non-bailable warrant has been
issued. The petitioner approached the Session Court for anticipatory bail
also very belatedly i.e. after four months. There is no explanation why the
petitioner could not appear before the trial court on 4.4.2009 and why even
thereafter he did not take any step for four months.
Criminal Misc. No. M-26010 of 2009 -2-
In view of the aforesaid but without commenting anything on
merits, no ground for anticipatory bail is made out.
Dismissed.
( L.N. Mittal )
October 06, 2009 Judge
'dalbir'