IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH
Criminal Misc. No.M-14668 of 2008
Date of decision:- 3.7.2008
Gurnam Singh ...Petitioner.
Versus
State of Haryana ...Respondent.
CORAM: HON’BLE MR. JUSTICE RAJESH BINDAL
Present: Mr. P.S. Khurana, Advocate
for the petitioner.
RAJESH BINDAL J.
Prayer in the present petition is for grant of anticipatory bail in
case FIR No. 185 dated 5.5.2006 under Section 420/506 IPC registered at
police station Pehowa. A perusal of order passed by learned Sub Divisional
Judicial Magistrate, Pehowa shows that the petitioner had been declared
proclaimed offender. This court would not like to interfere in such a
situation.
Learned counsel for the petitioner submits that the petitioner
will surrender before the court below and file regular bail application.
Dismissed.
July 3, 2008 (RAJESH BINDAL) ritu-II JUDGE