High Court Punjab-Haryana High Court

Lakhwinder Singh vs State Of Punjab on 30 January, 2009

Punjab-Haryana High Court
Lakhwinder Singh vs State Of Punjab on 30 January, 2009
Criminal Misc. M-No. 2759 of 2009                                     1
          ..

      IN THE HIGH COURT OF PUNJAB AND HARYANA
                   AT CHANDIGARH.


            Criminal Misc. M-No. 2759 of 2009 (O&M)
            Date of Decision : January 30, 2009


       Lakhwinder Singh

                                                                .. Petitioner
                         v.


      State of Punjab
                                                              .. Respondents


CORAM :           Hon`ble Mr. Justice Pritam Pal

Present :   Shri J.B.S. Gill, Advocate, for the petitioner.



PRITAM PAL, J.

Petitioner has brought this petition under Section 438 of the

Code of Criminal Procedure for grant of bail in case, FIR No. 47 dated

6.3.2006 under section 15 of the N.D.P.S. Act, registered at Police Station

Hariana, District Hoshiarpur.

Learned counsel for the petitioner contends that in this case,

during trial before the trial Court, the petitioner was on bail. However, on

26.11.2008, he could not appear before the trial Court, though he kept on

sitting through-out the day before the Court, where his case was earlier

fixed. However, after the court-hours, it was revealed that the case of the

petitioner had already been transferred to the court of Shri S.K.Arora,

Additional Sessions Judge, Hoshiarpur and on that count, he could not

appear and hence, non-bailable warrants were issued against the petitioner.
Criminal Misc. M-No. 2759 of 2009 2

..

Notice of motion.

On the asking of the Court, Shri K.D.Sachdeva, Deputy

Advocate General, Punjab, accepts notice.

After hearing learned counsel for the parties and going through

the material placed on the file, this petition is disposed of with a direction

that the petitioner shall appear before the transferee Court, where his case is

now pending and there, he would be admitted to bail, to its satisfaction.




                                                          [ PRITAM PAL ]
January 30 , 2009                                              JUDGE
som