IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
Crl. Misc. No. M-25460 of 2008
Date of Decision: December 04, 2008
Maninder @ Tinku
... Petitioner
Versus
State of Punjab.
... Respondent
CORAM: HON'BLE MR. JUSTICE S.D. ANAND.
Present : Mr. Jitender Kumar Kamboj, Advocate,
for the petitioner.
Ms. Manjari Nehru, DAG, Punjab.
S.D. Anand, J. (Oral)
The learned State counsel, under instructions from SI –
Atma Singh, informs that the petitioner did not join investigation. A
similar averment was made on behalf of the State on 06.11.2008
as well. In the fact thereof, the learned counsel for the petitioner
had conceded the correctness of that averment and assured that
the petitioner would join investigation on 07.11.2008. Again, the
petitioner did not comply with the undertaking which had been
given to this Court under instructions of the petitioner only. It is in
the light of the persistent default on the part of the petitioner to join
investigation that this Court had ordered the vacation of the interim
Crl. Misc. No. 25460 of 2008 2
order dated 30.09.2008. Even thereafter, the petitioner did not join
investigation.
In the circumstances of the case, the anticipatory bail
plea of the petitioner shall stand declined.
December 04, 2008 ( S.D. Anand ) vkd Judge