High Court Punjab-Haryana High Court

Bittu Singh vs State Of Punjab on 21 October, 2009

Punjab-Haryana High Court
Bittu Singh vs State Of Punjab on 21 October, 2009
Crl. Misc. No.M-28826 of 2009                                   -1-
       IN THE HIGH COURT OF PUNJAB AND HARYANA
                 AT CHANDIGARH

                                       Crl. Misc. No.M-28826 of 2009
                                       Date of decision: 21.10.2009

Bittu Singh                                               ...Petitioner

                           Versus


State of Punjab                                            ...Respondent

Coram:- HON’BLE MR. JUSTICE L. N. MITTAL.

Present: Mr. H. S. Rakhra, Advocate for the petitioner.

L. N. MITTAL, J (ORAL)

This is petition for anticipatory bail by Bittu Singh in case FIR

No.162 dated 19.11.2007, under Sections 22, 61 and 85 of NDPS Act,

registered at police station Rampura, Distt. Bathinda.

I have heard learned counsel for the petitioner and perused

the case file.

The petitioner was earlier on bail, but did not appear in the

Trial Court on the date fixed there and, therefore, his bail bonds have been

cancelled. The petitioner is employed as cleaner of truck and had allegedly

gone to Gujarat with the truck on 19.09.2009 and came back on

24.09.2009, knowing fully well that he was to appear on 22.09.2009 and he

could not return from Gujarat before 22.09.2009 so as to appear in the trial

Court on the date fixed. The absence from the trial Court is without any

justification. He has thus misused the concession of bail extended to him

earlier.

In view of the aforesaid, no ground for granting concession of

anticipatory bail is made out.

Dismissed.

( L. N. MITTAL )
JUDGE
21.10.2009.

A.Kaundal