High Court Punjab-Haryana High Court

Charanjit Singh vs State Of Punjab on 11 May, 2009

Punjab-Haryana High Court
Charanjit Singh vs State Of Punjab on 11 May, 2009
  CRM No. M-33195 of 2008                            1

     IN THE HIGH COURT FOR THE STATES OF PUNJAB &
               HARYANA AT CHANDIGARH.

                                CRM No. M-33195 of 2008 (O&M)
                                Date of decision: 11.5.2009
Charanjit Singh                                      ...Petitioner
                              Versus
State of Punjab                                      ...Respondent

CORAM:       HON'BLE MR. JUSTICE RAJAN GUPTA

Present:     Mr. R.M. Singh, Advocate, for the petitioner.
             Mr. Shailesh Gupta, DAG, Punjab.

Rajan Gupta, J.

This is a petition for grant of anticipatory bail in a case

under Sections 326, 323, 324, 148 & 149 IPC, registered at Police

Station Balachaur, District Nawanshahr, vide FIR No.94 dated

24.8.2008.

It was informed by the learned State counsel on 26th

February, 2009 that the petitioner had escaped from law and probably

fled from the country. Therefore, interim order dated 18th December,

2008, passed by this Court was vacated.

Learned counsel for the State (on the instructions from ASI

Bhagmal, who is present in Court) has submitted that PO proceedings

are likely to be initiated soon and a request for issuance of red-corner

notice will also be sent to the concerned quarter.

In view of the statement made by learned counsel for the

State, no further action is called for. This petition is, thus, dismissed.

(RAJAN GUPTA)
JUDGE
May 11, 2009
‘rajpal’