Crl. Misc.No.M-34342 of 2009
Balwinder Singh & another vs. State of Punjab
Present: Mr. Vishal Sharma, Advocate
for the petitioners.
****
This petition has been filed under Section 438 Cr.PC
for anticipatory bail in FIR No.115 dt. 16.08.2006 under Section
7 E.C.Act at PS Haibowal, Distt. Ludhiana in a situation where the
petitioner states that, due to a mistake in noting the date, he
could not appear on the date fixed, was declared absent and non-
bailable warrants were issued to secure his presence. The
petitioner moved similar application before the ld. Additional
Sessions Judge, Ludhiana who declined the application with a
direction that the petitioner should surrender before the Trial
Court within a period of 10 days, that he may move an
appropriate application for bail before the Trial Court and further
that the Trial Court would decide the same on the same date.
I put it to the learned counsel for the petitioner that
the order was unexceptionable. However, learned counsel states
that it is the apprehension of the petitioner that the ld. Trial
Court may not take him in custody for one or two days as a
routine manner. In my opinion, any such apprehension is
baseless. I have no doubt that if the petitioner is able to make
out a case of genuine mistake there would be no reason for the
Trial Court to decline his bail application. Since the period of 10
days granted by the Addl. Sessions Judge has already expired, it
Crl. Misc.No.M-34342 of 2009 -2-
is directed that the said period shall stand extended upto
10.12.2009.
In these circumstances, this petition is dismissed with
aforesaid observation.
December 04, 2009 (AJAY TEWARI) sonia JUDGE