Punjab-Haryana High Court
Daljinder Singh vs State Of Punjab on 12 August, 2008
In the High Court of Punjab and Haryana, at Chandigarh.
Criminal Misc. No. M-19986 of 2008
Date of Decision: 12.8.2008
Daljinder Singh
...Petitioner
Versus
State of Punjab
...Respondent
CORAM: HON'BLE MR. JUSTICE KANWALJIT SINGH AHLUWALIA.
Present: Mr. Sandeep Arora, Advocate
for the petitioner.
Kanwaljit Singh Ahluwalia, J. (Oral)
In the present case, FIR was registered on 9.6.2007.
Petitioner has approached this Court after a delay of one year and two
months. A perusal of contents of petition also reveal that 173 Cr.P.C.
report (challan) has been submitted. Therefore, at this stage, petition for
pre-arrest bail cannot be entertained.
Petitioner, if so advised, may approach the concerned Court
for regular bail. In case petitioner surrenders on or before 25.8.2008, his
regular bail application shall be decided on merits within three days.
With these observations, the present petition is disposed off.
(Kanwaljit Singh Ahluwalia)
Judge
August 12, 2008
“DK”