High Court Punjab-Haryana High Court

Malkiat Singh vs State Of Punjab on 6 October, 2009

Punjab-Haryana High Court
Malkiat Singh vs State Of Punjab on 6 October, 2009
IN THE HIGH COURT OF PUNJAB & HARYANA AT CHANDIGARH




                            Criminal Misc. No. M-26010 of 2009
                            Date of decision : October 06, 2009


Malkiat Singh
                                                      ....Petitioner
                            versus

State of Punjab
                                                      ....Respondent


Coram:         Hon'ble Mr. Justice L.N. Mittal


Present :      Mr. AS Manaise, Advocate, for the petitioner

               Mr. Gaurav Garg Dhuriwala, AAG Punjab


L.N. Mittal, J. (Oral)

Malkiat Singh has filed this petition for anticipatory bail in case

FIR No. 204 dated 4.10.2007 under sections 420, 406 IPC, Police Station

Dhariwal, District Gurdaspur.

I have heard learned counsel for the parties and perused the

case file.

The petitioner was earlier granted bail but he did not appear in

the trial court on 4.4.2009 and therefore, his non-bailable warrant has been

issued. The petitioner approached the Session Court for anticipatory bail

also very belatedly i.e. after four months. There is no explanation why the

petitioner could not appear before the trial court on 4.4.2009 and why even

thereafter he did not take any step for four months.
Criminal Misc. No. M-26010 of 2009 -2-

In view of the aforesaid but without commenting anything on

merits, no ground for anticipatory bail is made out.

Dismissed.



                                                       ( L.N. Mittal )
October 06, 2009                                            Judge
  'dalbir'