IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
Crl. Misc No. M-14956 of 2009
Date of decision : 08.07.2009
Babbu
....Petitioner
V/s
State of Punjab
....Respondent
BEFORE : HON’BLE MR. JUSTICE RAJAN GUPTA
Present: Mr. Ritesh Pandey, Advocate
for the petitioner.
Ms. Samsi Dhir Malhotra, AAG Punjab.
RAJAN GUPTA J. (ORAL)
Counsel submits that name of the petitioner does not figure in
the statement made by the prosecutrix under Section 164 Cr.P.C., Annexure
P-I. Counsel further submits that the original FIR was lodged by grand
father of the prosecutrix, in which the petitioner was named only on the
basis of suspicion. According to the counsel, now the petitioner has been
summoned under Section 319 Cr.P.C. by the trial court merely on the basis
of statement initially made by complainant i.e. grand father of prosecutrix.
Learned counsel for the petitioner submits that pursuant to order dated
29.05.2009, petitioner has already surrendered before the trial court and
furnished the bail and surety bonds.
Learned counsel for the State does not dispute the fact that the
petitioner has appeared before the trial court and furnished the bail and
surety bonds.
Under the circumstances, this petition is allowed and order
dated 29.05.2009, passed by this Court is made absolute. It is however,
Crl. Misc No. M-14956 of 2009 -2-
directed that petitioner shall furnish an undertaking before the trial court
that he shall not default in appearance on any date in future during the
pendency of the trial failing which bail bonds furnished by him shall stand
forfeited.
08.07.2009 (RAJAN GUPTA) Ajay JUDGE