IN THE HIGH COURT OF PUNJAB & HARYANA AT
CHANDIGARH
Criminal Misc. No. M-23586 of 2009
Date of decision: August 26, 2009
Balkar Singh -Petitioner
Versus
State of Punjab -Respondent
Coram Hon'ble Mr. Justice Rajan Gupta Present: Mr. Sarbjit Singh, Advocate, for the petitioner. Rajan Gupta, J.(Oral)
This is a petition for pre-arrest bail in a case registered against
the petitioner under Sections 22/61/85 of the Narcotic Drugs &
Psychotropic Substances Act, at police station Sadar Amritsar vide FIR
No. 78 dated 14-2-2008.
Learned counsel submits that the petitioner had been appearing
before the trial court regularly. Only on one date i.e. 20-8-2009 he could
not appear as he was ill. An application was moved for exemption of his
personal appearance. However, the same was rejected and warrant of arrest
was issued. Learned counsel submits that the petitioner does not intend to
default in appearance before the trial court in future and shall regularly
appear on each and every date of hearing.
Under the circumstances, it is directed that in case the petitioner
surrenders before the trial court within a week of receipt of a certified copy
of this order, he shall be admitted to bail to the satisfaction of the said court.
Disposed of.
[Rajan Gupta]
Judge
August 26, 2009.
‘ask’