In the High Court of Punjab and Haryana at Chandigarh
Criminal Misc. No.M-5362 of 2009
Date of decision: 26.2.2009
Hari Pal Singh
......Petitioner
Versus
Narender Pal
.......Respondent
CORAM: HON'BLE MRS. JUSTICE SABINA
Present: Mr.P.S.Paul , Advocate,
for the petitioner.
****
SABINA, J.
This petition has been filed by Hari Pal Singh under
Section 438 of the Code of Criminal Procedure for grant of
anticipatory bail in a complaint case titled as ” Narinder Kumar vs.
Hari Pal” under Section 138 and 142 of the Negotiable Instruments
Act, 1881 pending in the Court of Sub Divisional Judicial Magistrate,
First Class, Anandpur Sahib, District Ropar.
Heard.
The petitioner absented on 23.9.2008 and on
15.11.2008 during trial. Since the petitioner has misused the
concession of bail, no ground to grant anticipatory bail to him is made
out.
This petition is dismissed accordingly.
(SABINA)
JUDGE
February 26, 2009
anita