IN THE HIGH COURT OF PUNJAB & HARYANA AT CHANDIGARH
Cr.Misc. NO. M 11728 of 2009
DATE OF DECISION 26.5.2009
Pal Singh
......PETITIONER
VERSUS
State of Punjab and another.
......RESPONDENTS
PRESENT: Mr. Abhinav Oberoi, Advocate
Mr. PS Sidhu,Addl.A.G.Pb
M.M.S.BEDI,J.
The petitioner has been in custody since 3.2.2009 for having
inflicted injuries on the person of Bhupinder Singh complainant. The
grievous injury is attributed to Jaspal Singh. The petitioner is alleged to
have inflicted a simple injury on the right shoulder of the complainant. The
application of the petitioner was dismissed by the Learned Sessions Judge,
Ropar on the ground that he was declared a proclaimed offender.
Without expression of any opinion regarding the validity of the
proceedings declaring the petitioner a proclaimed offender, it is sufficient to
observe that his detention w.e.f. 3.2.2009 would be sufficient enough to
have a deterrent and punitive affect for evading appearance in the court.
The petition is allowed and the petitioner is ordered to be
released on bail on furnishing bail bonds/surety bonds to the satisfaction of
the trial Court.
May 26 ,2009 ( M.M.S.BEDI ) TSM JUDGE