Punjab-Haryana High Court
Avtar Singh vs State Of Punjab on 26 August, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH.
Criminal Misc. No.M-23525 of 2009 (O&M)
Date of Decision: 26.8.2009.
Avtar Singh
....Petitioner
Versus
State of Punjab
...Respondent
CORAM : Hon'ble Mr. Justice Rajesh Bindal
Present:- Ms. Rahish Pahwa Dudeja, Advocate
for the petitioner.
RAJESH BINDAL J.
****
The petitioner in the present case is an accused in FIR No. 143
registered against him on 24.8.2005 under Sections 18/61/85 of NDPS Act. He
was released on bail on 22.10.2005. After absenting on 10.10.2008 he has not
appeared in the Court till date and arrest warrants were issued against the
petitioner.
Considering the conduct of the petitioner, the anticipatory bail
cannot be granted.
Dismissed.
(RAJESH BINDAL)
26.8.2009 JUDGE
Reema