High Court Punjab-Haryana High Court

Avtar Singh @ Bhinda vs State Of Punjab on 21 March, 2009

Punjab-Haryana High Court
Avtar Singh @ Bhinda vs State Of Punjab on 21 March, 2009
Crl. Misc. No. M-3559 of 2009                 1


IN THE HIGH COURT OF PUNJAB & HARYANA AT
CHANDIGARH

                                 Crl. Misc. No. M-3559 of 2009
                                 Date of decision: March 21, 2009


Avtar Singh @ Bhinda                          -Petitioner

             Versus

State of Punjab                               -Respondent
Coram        Hon'ble Mr. Justice Rajan Gupta

Present:     Mr. GS Sandhu, Advocate, for the petitioner.
             Mr. Shailesh Gupta, DAG, Punjab.

Rajan Gupta, J.(Oral)

             Counsel for     the petitioner   submits that co-accused of the

petitioner have already been acquitted on the basis of a compromise arrived
at between the parties. According to the counsel, the petitioner had been
appearing regularly before the trial Court and faced trial for 9 years.
However, in the year 2006 he had to go abroad, due to which he was
declared a proclaimed offender.

Under the circumstances, it is directed that in case the petitioner
surrenders before the trial Court within a period of one week from the
receipt of a certified copy of this order and moves an application for bail,
the same shall be decided by the said Court within a week thereafter.

Arrest of the petitioner shall remain stayed from the date of
surrender before the trial Court till the decision of his bail application.

With the observations aforesaid, the petition stands disposed of.

[Rajan Gupta]
Judge
March 21, 2009.

‘ask’