High Court Punjab-Haryana High Court

Davinder Singh vs State Of Punjab on 14 November, 2008

Punjab-Haryana High Court
Davinder Singh vs State Of Punjab on 14 November, 2008
IN THE HIGH COURT OF PUNJAB & HARYANA AT CHANDIGARH



                         Criminal Misc. -M No. 29211 of 2008 (O&M)
                         Date of decision : November 14, 2008


Davinder Singh
                                             ....Petitioner
                         versus

State of Punjab
                                             ....Respondent


Coram:      Hon'ble Mr. Justice Pritam Pal


Present :   Mr. Ashok Singla, Advocate for the petitioner


Pritam Pal,J. (Oral)

Petitioner has brought this petition under section 438 of the

Code of Criminal Procedure for seeking anticipatory bail in case FIR No.

386 dated 26.9.2001 under sections 489-A, 489-B, 489-C IPC registered

at Police Station Division No. 5 Ludhiana.

After hearing the learned counsel for the petitioner and

perusing the record, it is made out that the petitioner is a previous convict

and in the instant case also he had become absent way back in the month of

December, 2002. Since then, he is absconding and escaping his arrest

inspite of warrants of arrest issued against him. He is not appearing before

the trial court. Not only that, a perusal of order dated 24.1.2005 passed by

this Court and order dated 23.10.2008 passed by the court of Additional

Sessions Judge, Ludhiana goes a long way to show that inspite of directions

to appear before the trial court within a week, the petitioner did not bother

to abide by the aforesaid directions.

Criminal Misc. -M No. 29211 of 2008 (O&M) -2-

In the given facts and circumstances of the case, the petitioner

does not deserve any concession of anticipatory bail from this Court.

Dismissed.


                                                     ( Pritam Pal )
November 14, 2008                                          Judge
  'dalbir'