High Court Punjab-Haryana High Court

Kabal Masih vs State Of Punjab on 24 February, 2009

Punjab-Haryana High Court
Kabal Masih vs State Of Punjab on 24 February, 2009
IN THE HIGH COURT OF PUNJAB & HARYANA AT CHANDIGARH



                         Criminal Misc. -M No. 29885 of 2008 (O&M)
                         Date of decision : February 24, 2009


Kabal Masih
                                            ....Petitioner
                         versus

State of Punjab
                                            ....Respondent


Coram:      Hon'ble Mr. Justice Pritam Pal


Present :   Mr. PK Garg, Advocate for the petitioner
            Mr. KD Sachdeva, DAG Punjab



Pritam Pal,J. (Oral)

Petitioner has brought this petition under section 439 of Code

of Criminal Procedure for seeking regular bail in case FIR No. 20 dated

18.3.1995 under sections 3,5,8 of Cow Slaughter Act and section 153-A of

IPC registered at Police Station ‘B’ Division Amritsar.

The petitioner in this case is stated to have been declared as a

proclaimed offender vide order dated 2.7.1996 and thereafter he could be

hauled up in this case only on 25.8.2008. Now the case against the

petitioner is fixed for recording the prosecution evidence on 3.3.2009.

Taking into consideration the fact that the petitioner remained

proclaimed offender for about 12 years, he is not entitled to be released on

bail.

Dismissed.

Criminal Misc. -M No. 29885 of 2008 (O&M) -2-

However, the trial court is directed to conclude the prosecution

evidence within three months from the next date of hearing fixed before it.



                                                      ( Pritam Pal )
February 24 2009                                            Judge
  'dalbir'