High Court Punjab-Haryana High Court

Phalak Singh @ Bittu vs State Of Punjab on 4 July, 2008

Punjab-Haryana High Court
Phalak Singh @ Bittu vs State Of Punjab on 4 July, 2008
             In the High Court of Punjab & Haryana at Chandigarh.


                             Criminal Misc. No.M-4960 of 2008 (O&M).
                                      Date of decision : 4.7.2008

Phalak Singh @ Bittu                                       ..... Petitioner.
                                       vs.
State of Punjab                                            ..... Respondent.

Coram: Hon’ble Mr. Justice Rajesh Bindal.

Present: Mr.Mehar Singh Rai, Advocate, for the petitioner.

Mr.A.S.Brar, Deputy Advocate General, Punjab.
Mr.Vikas Kumar, Advocate, for the complainant.

Rajesh Bindal J.

Learned counsel for the petitioner submits that the petitioner

had absented himself from the court during trial only on one date as he was

ill on that day. Whereas learned counsel for the State submits that there are

11 FIRs against the petitioner. He is a man of criminal background. It is

further submitted that when the petitioner was presented in the court of Sub-

Divisional Judicial Magistrate, Jalalabad, on 13.3.2008 in FIR No.275 dated

23.3.2007, he gave beatings to the complainant and tried to ran away from

the police custody for which FIR No.43 was registered against him on

13.3.2008, on the complaint of ASI Gursewak Singh.

In view of the above conduct of the petitioner, it is not a fit case

in which interference is called for by this court.

Dismissed.

4.7.2008                                               (Rajesh Bindal)
vs.                                                         Judge