High Court Punjab-Haryana High Court

Ram Parkash @ Ghona vs State Of Punjab And Another on 22 May, 2009

Punjab-Haryana High Court
Ram Parkash @ Ghona vs State Of Punjab And Another on 22 May, 2009
      In the High Court of Punjab and Haryana at Chandigarh


                                Crl. Misc. No. M-5935 of 2009(O&M)
                                Date of Decision:May 22, 2009

Ram Parkash @ Ghona



                                             ---Petitioner


                   versus


State of Punjab and another

                                             ---Respondent

Coram:       HON'BLE MRS. JUSTICE SABINA

                 ***

Present:     Mr. B.S.Jaswal,Advocate,
             for Mr. G.S.Jaswal, Advocate,
             for the petitioner

             Mr. Aman Deep Singh Rai, AAG,Punjab

             Mr.K.D.S.Sodhi, Advocate,
             for respondent No. 2

                   ***


SABINA, J.

Ram parkash @ Ghona-petitioners has filed this petition under

Section 438 of the Code of Criminal Procedure (herein after referred to as

Cr.P.C.)seeking anticipatory bail in a complaint case titled as “Gurmeet

Chand Vs. Bhagwan Dass alias Kala etc.under Sections 323, 354, 148, 149

of the pending before Judicial Magistrate Ist Class, Jalandhar.

At the time of issuance of notice of motion, following order

was passed by this Court on 3.3.2009:-

” Learned counsel for the petitioner has submitted that the
Crl. Misc. No. M-5935 of 2009(O&M) -2-

service had not been effected on the petitioner on his correct

address.

Notice of motion for 27.3.2009.

Petitioner is directed to surrender before the trial court on

or before the date fixed i.e. 7.3.2009 and the the trial court shall

release the petitioner on interim bail subject to its satisfaction.”

Learned counsel for the petitioner has submitted that in terms

of order dated 3.3.2009 passed by this court, petitioner has surrendered

before the trial court and has been released on interim bail.

Accordingly, without expressing any opinion on the merits of

the case, this petition is allowed and the interim bail granted by the trial

court is made absolute.

(SABINA)
JUDGE

May 22, 2009
PARAMJIT