High Court Punjab-Haryana High Court

Bhagwan Dass & Others vs State Of Haryana on 7 December, 2009

Punjab-Haryana High Court
Bhagwan Dass & Others vs State Of Haryana on 7 December, 2009
Crl. Misc. No.M-8537 of 2009 (O&M)                        -1-


     IN THE HIGH COURT OF PUNJAB AND HARYANA
                    AT CHANDIGARH

                               Crl. Misc. No.M-8537 of 2009 (O&M)
                               Decided on : 7-12-2009

Bhagwan Dass & others
                                                 .... Petitioners

                       VERSUS

State of Haryana
                                                 .... Respondent

CORAM:- HON’BLE MR. JUSTICE MAHESH GROVER.

Present:- Mr. Neeraj Gaur, Advocate,
for the petitioners.

Mr. P.M. Anand, Addl. A.G., Haryana.

Mr. Sanjiv Bansal, Advocate,
for the complainant.

MAHESH GROVER, J (Oral).

Crl. Misc. No.15852 of 2009 is allowed.

This is a petition under Section 438 of the Code of

Criminal Procedure for grant of anticipatory bail to the petitioners in

case F.I.R. No.59 dated 26.2.2009 under Sections 420/ 467/ 468/

471/ 120-B IPC, registered at Police Station Nuh, Distt. Mewat.

Learned counsel for the petitioners states that the

petitioners are willing to cooperate with the proceedings of the

learned Trial Court.

On the other hand, learned counsel for the respondents

state that the petitioners have been declared proclaimed offenders

vide order dated 23.11.2009.

Having regard to the aforesaid, there is no ground to
Crl. Misc. No.M-8537 of 2009 (O&M) -2-

grant the prayer of the petitioners and to release them on bail since

the petitioners are fugitives from law.

However, in the eventuality of petitioners submitting to the

jurisdiction of the learned Trial Court on or before 17.12.2009 and in

the eventuality of their moving of regular bail plea before it, the same

shall be decided within a period of three days positively.

Disposed of.

7th December, 2009. (MAHESH GROVER)
Monika JUDGE