IN THE HIGH COURT OF PUNJAB & HARYANA AT CHANDIGARH
Criminal Misc. -M No. 29211 of 2008 (O&M)
Date of decision : November 14, 2008
Davinder Singh
....Petitioner
versus
State of Punjab
....Respondent
Coram: Hon'ble Mr. Justice Pritam Pal
Present : Mr. Ashok Singla, Advocate for the petitioner
Pritam Pal,J. (Oral)
Petitioner has brought this petition under section 438 of the
Code of Criminal Procedure for seeking anticipatory bail in case FIR No.
386 dated 26.9.2001 under sections 489-A, 489-B, 489-C IPC registered
at Police Station Division No. 5 Ludhiana.
After hearing the learned counsel for the petitioner and
perusing the record, it is made out that the petitioner is a previous convict
and in the instant case also he had become absent way back in the month of
December, 2002. Since then, he is absconding and escaping his arrest
inspite of warrants of arrest issued against him. He is not appearing before
the trial court. Not only that, a perusal of order dated 24.1.2005 passed by
this Court and order dated 23.10.2008 passed by the court of Additional
Sessions Judge, Ludhiana goes a long way to show that inspite of directions
to appear before the trial court within a week, the petitioner did not bother
to abide by the aforesaid directions.
Criminal Misc. -M No. 29211 of 2008 (O&M) -2-
In the given facts and circumstances of the case, the petitioner
does not deserve any concession of anticipatory bail from this Court.
Dismissed.
( Pritam Pal )
November 14, 2008 Judge
'dalbir'