High Court Punjab-Haryana High Court

Mohan Lal Duggal Son Of Sh. Asa Ram vs The State Of Haryana on 3 February, 2003

Punjab-Haryana High Court
Mohan Lal Duggal Son Of Sh. Asa Ram vs The State Of Haryana on 3 February, 2003
Author: A Dutt
Bench: A Dutt


ORDER

Amar Dutt, J.

1. It is not disputed before me that the
petitioner has already joined the investigation. In view
of this fact though the recovery of stolen wheat weighing
50 quintals is still to be effected from one Kimti Lal,
who has been declared as a proclaimed offender, I see no
reason as to why the interim order passed by this Court on
2.7.2002 be not made absolute in the case of the
petitioner. Ordered accordingly. It is, however, made
clear that the benefit of this order will enure to the
petitioner till the filing of the challan whereupon he
would furnish fresh bail bond to the satisfaction of the
trial court.

2. In case, the petitioner, at any stage, absent
himself from the Court proceedings without the prior
permission of the Court or threaten or try to pressurise
the witnesses, it shall be open to the trial Court to
cancel his bail and secure his presence through non
bailable warrants.