High Court Punjab-Haryana High Court

Baldev Singh vs State Of Punjab on 16 November, 2009

Punjab-Haryana High Court
Baldev Singh vs State Of Punjab on 16 November, 2009
     IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                     CHANDIGARH


                                      Crl. Misc. No.M-30819 of 2009
                               Date of Decision: November 16, 2009


Baldev Singh                                                 ... Petitioner

                                  Versus

State of Punjab                                         ... Respondent


CORAM: HON'BLE MR. JUSTICE S.D. ANAND

Present :   Mr. S.S.Chabyal, Advocate, for
            Mr. D.S.Pheruman, Advocate, for the petitioner.

            Mr. BBS Teji, AAG, Punjab.
                                   *****

S.D. Anand, J.

The petitioner had been granted an interim bail, but he did

not enter appearance before the learned Trial Court on and after the

presentation of the challan.

The petition is disposed of with a direction to the petitioner

to appear before the learned Trial Court on 20.11.2009. On his entering

appearance, he shall be released on bail by the learned Trial Court to

its satisfaction. If he absents again, the learned Trial Court shall be

entitled to issue coercive process to secure his presence.

November 16, 2009                                       ( S.D. Anand )
vinod                                                            Judge