High Court Punjab-Haryana High Court

Dara Chand vs State Of Haryana on 28 June, 2011

Punjab-Haryana High Court
Dara Chand vs State Of Haryana on 28 June, 2011
CRM-M- No. 19219 of 2011 (O&M)                                            1


        IN THE HIGH COURT OF PUNJAB AND HARYANA
                     AT CHANDIGARH


                                        CRM-M- No. 19219 of 2011 (O&M)
                                          Date of Decision : June 28, 2011


Dara Chand                                                  ...... Petitioner

                                    Versus

State of Haryana                                            ...... Respondent

                                     ****

CORAM : HON’BLE MR. JUSTICE ALOK SINGH

1. Whether reporters of local news papers may be allowed to see
judgement ?

2. To be referred to reporters or not ?

3. Whether the judgement should be reported in the Digest ?

Present :    Mr. Hitesh Verma, Advocate,
             for the petitioner.


                                 ****

Alok Singh, J (Oral)



This is the second application seeking anticipatory bail in FIR

No.308 dated 9.5.2011, under Sections 420/465/467/468/471/120-B of

Indian Penal Code, registered at Police Station City, District Sirsa.

First application seeking anticipatory bail being CRM

No. M-18362 of 2011 was taken up for hearing on 7.6.2011. On 7.6.2011

Mr. Aman Bansal, learned counsel for the petitioner stated that the

petitioner would surrender/appear before the competent Magistrate on or

before 25.6.2011 and shall move regular bail application, therefore, he may

be permitted to withdrawn this petition.

CRM-M- No. 19219 of 2011 (O&M) 2

On the statement made by Mr. Aman Bansal, learned counsel

for the petitioner, first anticipatory bail application was permitted to be

withdrawn with liberty to appear before the competent Magistrate on or

before 25.6.2011 and to seek regular bail therefrom.

Present second anticipatory bail application is moved by

different counsel Mr. Hitesh Verma.

Mr. Hitesh Verma, learned counsel for the petitioner, has

argued that earlier bail application was withdrawn by Mr. Aman Bansal,

learned counsel for the petitioner, without any instruction from the

petitioner.

Since first anticipatory bail application was withdrawn with

liberty to surrender/appear before the competent Magistrate and to seek

regular bail therefrom, second pre arrest bail application is not maintainable.

Argument that earlier bail application was withdrawn by the then counsel

without any instruction from the petitioner seems to be after thought.

Moreover, petitioner in paragraph No.2 of this petition has asserted as

under :-

“Thereafter, the petitioner approached this

Hon’ble Court for grant of Anticipatory Bail vide CRM-M

No.18362 of 2011 which was listed before this Hon’ble

Court on 7th June 2011. But due to some inadvertent

mistake/miscommunication between the petitioner and his

counsel, the same was withdrawn by the counsel of the

petitioner on the ground that petitioner is ready to

surrender.”

CRM-M- No. 19219 of 2011 (O&M) 3

However, if petitioner surrenders/appears before the Magistrate

within ten days from today and seeks regular bail, same shall be decided

without any undue delay. Present petition stands dismissed accordingly.

(Alok Singh)
Judge
June 28, 2011
Anand