High Court Punjab-Haryana High Court

Kuldeep Singh @ K. S. Makhan vs State Of Punjab on 26 July, 2011

Punjab-Haryana High Court
Kuldeep Singh @ K. S. Makhan vs State Of Punjab on 26 July, 2011
            IN THE PUNJAB AND HARYANA HIGH COURT
                        AT CHANDIGARH

                           Criminal Misc. No. M-22390 of 2011 (O&M)

Kuldeep Singh @ K. S. Makhan                              .. Petitioner
                         vs
State of Punjab                                           .. Respondent

CORAM: HON'BLE MR. JUSTICE RAJESH BINDAL

Present:     Mr. Vikas Sharma, Advocate, for the petitioner.


Rajesh Bindal, J.

The petitioner is an accused in FIR No. 262 dated 1.8.2006,
registered under Sections 8, 21, 25, 29, 60, 61 of the NDPS Act, at Police
Station Nakodar, District Jalandhar.

The petitioner is on anticipatory bail. The case is under the
NDPS Act. The prayer is for grant of permission to him to go abroad.

The anticipatory bail granted to the petitioner is yet to be
confirmed by the court where one of the conditions is that the petitioner will
not leave the country without the permission of the court. It is only to
circumvent that order that the present petition has been filed for permission
to go abroad. As pre-arrest bail granted to the petitioner is yet to be
confirmed, such a petition cannot be entertained.

The petition is dismissed.

26.7.2011                                           ( Rajesh Bindal )
vs                                                           Judge