CRM No. M-4557 of 2009 1
IN THE HIGH COURT FOR THE STATES OF PUNJAB &
HARYANA AT CHANDIGARH.
CRM No. M-4557 of 2009 (O&M)
Date of decision: 17.02.2009
Hakam Singh ...Petitioner
Versus
Manmohan Singh ...Respondent
CORAM: HON'BLE MR. JUSTICE RAJAN GUPTA
Present: Mr. J.S. Bedi, Advocate, for the petitioner.
Rajan Gupta, J.
Learned counsel for the petitioner submits that the
petitioner never intended to evade the trial and his absence therefrom
was totally unintentional. He further submits that the petitioner returned
to India on 11th January, 2009 when he came to know about the
proclamation order passed against him. However, the petitioner wants
to submit before the trial Court and face trial. According to the counsel,
the co-accused of the petitioner has already been granted anticipatory
bail vide order, Annexure P-7, by Additional Sessions Judge, Ropar.
After hearing learned counsel for the petitioner, I do not
find it a fit case for grant of anticipatory bail as the petitioner has
already been declared a proclaimed offender vide order dated 1st August,
2008. However, in case the petitioner submits before the trial court and
surrenders his passport, his plea for regular bail shall be considered by
the trial court, which shall be decided within a week. The arrest of the
CRM No. M-4557 of 2009 2
petitioner shall remain stayed till then. However, the order of stay of
arrest shall cease to operate on the date, the bail application is decided.
It is clarified that the prayer for regular bail shall be
considered on merits keeping in view the offences alleged in the
complaint.
Disposed of.
(RAJAN GUPTA)
JUDGE
February 17, 2009
‘rajpal’