IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
Crl. Misc No. M-23755 of 2009
Date of decision : 14.09.2009
Vinod
....Petitioner
V/s
State of Haryana and another
....Respondents
BEFORE : HON’BLE MR. JUSTICE RAJAN GUPTA
Present: Mr. R.K. Agnihotri, Advocate
for the petitioner.
Mr. Gaurav Dhir, AAG Haryana.
RAJAN GUPTA J. (ORAL)
Learned counsel for the petitioner submits that the petitioner
has been summoned pursuant to complaint preferred by respondent No. 2.
Learned counsel submits that co-accused of the petitioner have been granted
the concession of pre-arrest bail by this court in Crl. Misc. No. M-21045 of
2009. According to the counsel, the petitioner had joined the investigation
on 11.09.2009 when the matter was investigated by the police.
Under the circumstance, it is directed that in case the petitioner
surrenders before the trial court within a week of certified copy of this
order, he shall be admitted to bail.
However, in case the petitioner fails to surrender before the
trial court within the aforesaid period this order shall cease to operate.
Allowed in aforesaid terms.
14.09.2009 (RAJAN GUPTA) Ajay JUDGE