High Court Punjab-Haryana High Court

Maninder @ Tinku vs State Of Punjab on 4 December, 2008

Punjab-Haryana High Court
Maninder @ Tinku vs State Of Punjab on 4 December, 2008
     IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                     CHANDIGARH


                                     Crl. Misc. No. M-25460 of 2008

                              Date of Decision: December 04, 2008


Maninder @ Tinku

                                                           ... Petitioner

                                Versus

State of Punjab.

                                                        ... Respondent


CORAM:      HON'BLE MR. JUSTICE S.D. ANAND.


Present :   Mr. Jitender Kumar Kamboj, Advocate,
            for the petitioner.

            Ms. Manjari Nehru, DAG, Punjab.


S.D. Anand, J. (Oral)

The learned State counsel, under instructions from SI –

Atma Singh, informs that the petitioner did not join investigation. A

similar averment was made on behalf of the State on 06.11.2008

as well. In the fact thereof, the learned counsel for the petitioner

had conceded the correctness of that averment and assured that

the petitioner would join investigation on 07.11.2008. Again, the

petitioner did not comply with the undertaking which had been

given to this Court under instructions of the petitioner only. It is in

the light of the persistent default on the part of the petitioner to join

investigation that this Court had ordered the vacation of the interim
Crl. Misc. No. 25460 of 2008 2

order dated 30.09.2008. Even thereafter, the petitioner did not join

investigation.

In the circumstances of the case, the anticipatory bail

plea of the petitioner shall stand declined.

December 04, 2008                                    ( S.D. Anand )
vkd                                                         Judge