Punjab-Haryana High Court
Baldev Singh vs State Of Punjab on 16 November, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
Crl. Misc. No.M-30819 of 2009
Date of Decision: November 16, 2009
Baldev Singh ... Petitioner
Versus
State of Punjab ... Respondent
CORAM: HON'BLE MR. JUSTICE S.D. ANAND
Present : Mr. S.S.Chabyal, Advocate, for
Mr. D.S.Pheruman, Advocate, for the petitioner.
Mr. BBS Teji, AAG, Punjab.
*****
S.D. Anand, J.
The petitioner had been granted an interim bail, but he did
not enter appearance before the learned Trial Court on and after the
presentation of the challan.
The petition is disposed of with a direction to the petitioner
to appear before the learned Trial Court on 20.11.2009. On his entering
appearance, he shall be released on bail by the learned Trial Court to
its satisfaction. If he absents again, the learned Trial Court shall be
entitled to issue coercive process to secure his presence.
November 16, 2009 ( S.D. Anand ) vinod Judge