High Court Punjab-Haryana High Court

Gurmit Ram vs State Of Punjab on 14 July, 2009

Punjab-Haryana High Court
Gurmit Ram vs State Of Punjab on 14 July, 2009
      IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                     CHANDIGARH

                               Crl. Misc No. M-13957 of 2009
                               Date of decision : 14.07.2009

Gurmit Ram
                                                           ....Petitioner

                                      V/s
State of Punjab
                                                           ....Respondent

BEFORE : HON’BLE MR. JUSTICE RAJAN GUPTA

Present: Mr. JBS Gill, Advocate for the petitioner.

Mr. Shailesh Gupta, DAG Punjab.

RAJAN GUPTA J. (ORAL)

Learned counsel for the petitioner submits that the bail bonds

of the petitioner were cancelled as he could not appear before the trial court

inadvertently. According to the counsel, the petitioner had noted a wrong

date of hearing and his absence before the trial court was totally

unintentional.

Learned counsel for the State submits that the petitioner may be

allowed to appear before the trial court, the same may be subject to heavy

surety.

Under the circumstances, it is directed that in case the

petitioner surrenders before the trial court on or before the next date of

hearing, he shall be admitted to bail by the said court. This, however, will

be subject to heavy surety as well as an undertaking that he shall not default

in appearance on any date in future during the pendency of the trial failing

which bail bonds furnished by him shall stand forfeited.

Allowed in aforesaid terms.

14.07.2009                                                 (RAJAN GUPTA)
Ajay                                                          JUDGE