Criminal Misc. M-No. 2759 of 2009 1
..
IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH.
Criminal Misc. M-No. 2759 of 2009 (O&M)
Date of Decision : January 30, 2009
Lakhwinder Singh
.. Petitioner
v.
State of Punjab
.. Respondents
CORAM : Hon`ble Mr. Justice Pritam Pal
Present : Shri J.B.S. Gill, Advocate, for the petitioner.
PRITAM PAL, J.
Petitioner has brought this petition under Section 438 of the
Code of Criminal Procedure for grant of bail in case, FIR No. 47 dated
6.3.2006 under section 15 of the N.D.P.S. Act, registered at Police Station
Hariana, District Hoshiarpur.
Learned counsel for the petitioner contends that in this case,
during trial before the trial Court, the petitioner was on bail. However, on
26.11.2008, he could not appear before the trial Court, though he kept on
sitting through-out the day before the Court, where his case was earlier
fixed. However, after the court-hours, it was revealed that the case of the
petitioner had already been transferred to the court of Shri S.K.Arora,
Additional Sessions Judge, Hoshiarpur and on that count, he could not
appear and hence, non-bailable warrants were issued against the petitioner.
Criminal Misc. M-No. 2759 of 2009 2
..
Notice of motion.
On the asking of the Court, Shri K.D.Sachdeva, Deputy
Advocate General, Punjab, accepts notice.
After hearing learned counsel for the parties and going through
the material placed on the file, this petition is disposed of with a direction
that the petitioner shall appear before the transferee Court, where his case is
now pending and there, he would be admitted to bail, to its satisfaction.
[ PRITAM PAL ]
January 30 , 2009 JUDGE
som