High Court Punjab-Haryana High Court

Bhajan Singh Shergill vs State Of Punjab on 9 June, 2009

Punjab-Haryana High Court
Bhajan Singh Shergill vs State Of Punjab on 9 June, 2009
            IN THE HIGH COURT OF PUNJAB AND HARYANA
                      AT CHANDIGARH

                                 Criminal Misc. No. M-16103 of 2009 (O/M).
                                      Date of Decision : June 09, 2009.

Bhajan Singh Shergill.                                        ...... Petitioner.

                                    Versus.

State of Punjab.                                              ..... Respondent.

CORAM: HON’BLE MR. JUSTICE AUGUSTINE GEORGE MASIH.

Present:- Mr. K.S. Sidhu, Senior Advocate, with
Mr. H.S. Dhindsa, Advocate,
for the petitioner.

AUGUSTINE GEORGE MASIH, J. (ORAL).

Counsel for the petitioner submits that the petitioner is a

proclaimed offender and is ready and willing to appear before the trial court

as non bailable warrants have been issued against the petitioner only to

procure his presence. The offence, which is alleged to have been committed

by the petitioner is under the Prevention of Defacement of Property

Ordinance Act, 1997.

The petitioner is directed to appear before the trial court within a

period of three days from today and the court would release him on bail on

submitting security bonds to its satisfaction.

The petitioner stands disposed of in above terms.

(AUGUSTINE GEORGE MASIH)
JUDGE

June 09, 2009.

sjks.