Crl. Misc. No. M-20146 of 2009 1
IN THE HIGH COURT OF PUNJAB & HARYANA AT
CHANDIGARH
Criminal Misc. No. M-20146 of 2009
Date of decision: July 27, 2009
Jaswant Singh -Petitioner
Versus
State of Punjab & another -Respondents
Coram Hon'ble Mr. Justice Rajan Gupta Present: Mr. Ashish Bakshi, Advocate, for the petitioner. Rajan Gupta, J.(Oral)
This is a petition for anticipatory bail in a complaint case titled
‘Devinder Pal Singh Vs. Jaswant Singh’ pending against the petitioner under
Section 138 of the Negotiable Instruments Act before the Court of Judicial
Magistrate Ist Class, Anandpur Sahib. Bail bonds of the petitioner were
cancelled on 15-4-2009 on account of his absence before the Court. The
petitioner thereafter preferred an application for anticipatory bail before the
Sessions Judge, Rup Nagar, which was dismissed on 15-6-2009.
Counsel submits that the petitioner had been regularly
appearing before the Court on all the dates fixed. According to counsel,
absence of the petitioner on 15-4-2009 was un-intentional as his brother had
suddenly fallen ill and he had to attend to him. Counsel submits that the
petitioner undertakes that he shall never default in appearance before the
Court in future.
Under the circumstances, it is directed that in case the
petitioner appears before the trial Court within a week of receipt of certified
Crl. Misc. No. M-20146 of 2009 2
copy of this order, he shall be admitted to bail. This shall, however, be
subject to an undertaking in the shape of an affidavit to be furnished by the
petitioner that he shall not default in appearance before the Court in future.
The trial Court shall be at liberty to impose any other condition deemed fit
in the facts of the case.
With the observations aforesaid, the petition stands disposed
of.
[Rajan Gupta]
Judge
July 27, 2009.
‘ask’