IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
Crl. Misc No. M-2604 of 2009
Date of decision : 05.02.2009
Sahun
....Petitioner
V/s
State of Haryana
....Respondent.
BEFORE : HON’BLE MR. JUSTICE RAJAN GUPTA
Present: Mr. J.S. Hooda, Advocate
for the petitioner.
Mr. Tarun Aggarwal, Sr. DAG Haryana.
RAJAN GUPTA J. (ORAL)
Prayer in this petition is for grant of regular bail in case FIR
No. 231 dated 17.10.2007, registered under Sections 25/54/59 of Arms Act,
at Police Station Hathin District Mewat.
Learned counsel for the petitioner submits that petitioner was
granted bail earlier. However, he could not appear on 20.01.2009 as he has
noted the wrong date for appearance before the trial court as 22.01.2009.
According to the counsel when the petitioner appeared before the trial court
on 22.01.2009 he was arrested and since then he is in custody. Learned
State counsel does not disputed this factual position on instruction from ASI
Khem Chand, who is present in Court.
In view of the fact that non-appearance of the petitioner before
the trial court appears to be inadvertent, I am of the considered view that
Crl. Misc No. M-2604 of 2009 -2-
petitioner deserve the concession of regular bail. Accordingly, the petition
is allowed and the petitioner is directed to be enlarged on bail to the
satisfaction of trial court.
05.02.2009 (RAJAN GUPTA) Ajay JUDGE