IN THE HIGH COURT OF PUNJAB & HARYANA AT
CHANDIGARH
Criminal Misc. No. M- 9148 of 2009
Date of decision: April 02, 2009
Harjinder Singh @ Rinku -Petitioner
Versus
State of Punjab -Respondent
Coram Hon’ble Mr. Justice Rajan Gupta
Present: Mr. MS Bedi, Advocate, for the petitioner.
Rajan Gupta, J.(Oral)
Counsel submits that the petitioner could not appear before the
trial Court on certain dates of hearing, due to which he was declared a
proclaimed offender. Counsel further submits that the petitioner is now
ready to face trial and shall not default in appearance in future before the
trial court in future.
In my view, no case for grant of anticipatory bail to the
petitioner is made out. However, in case he surrenders before the trial
Court and applies for regular bail, his bail application shall be decided
within three days thereafter, but after notice to the Public Prosecutor.
With the observations aforesaid, the petition stands disposed
of.
[Rajan Gupta]
Judge
April 02, 2009.
‘ask’