High Court Punjab-Haryana High Court

Gurvinder Singh @ Rinku vs State Of Punjab on 24 June, 2011

Punjab-Haryana High Court
Gurvinder Singh @ Rinku vs State Of Punjab on 24 June, 2011
Crl. Misc. No. M-19279 of 2011 (O&M)                            -1-

            IN THE HIGH COURT OF PUNJAB & HARYANA
                        AT CHANDIGARH

                                 Crl. Misc. No. M-19279 of 2011 (O&M)
                                 Date of decision : 24.06.2011

Gurvinder Singh @ Rinku                                 ......Petitioner

                                       versus

State of Punjab                                         ...Respondent

CORAM:       HON'BLE MS. JUSTICE RITU BAHRI

Present:     Mr Naresh Jain, Advocate
             for the petitioner.

                   ****

RITU BAHRI , J. (Oral)

This petition under Section 439 of the Code of Criminal

Procedure for grant of interim bail for 10 days in FIR No. 76 dated

04.06.2011 under Section 22 NDPS Act, 1985, registered at Police

Station Muktsar City, District Muktsar.

At the very outset, learned counsel for the petitioner has

submitted that his regular bail application is pending for 06.07.2011

before Sessions Court, Muktsar. He has further contended that he has

applied for interm bail before the learned Addl. Sessions Judge,

Muktsar and the same has been declined vide order dated 15.06.2011

(Annexure P5). He has now approached this Court for grant of interim

bail for 10 days as his mother has to go bypass surgery and he is the
Crl. Misc. No. M-19279 of 2011 (O&M) -2-

only son of his parents.

This petition is disposed of by giving directions to Sessions

Court, Muktsar to dispose of the regular bail application of the

petitioner expeditiously.

June 24, 2011                                   (RITU BAHRI)
G.Arora                                           JUDGE