In the High Court of Punjab and Haryana at Chandigarh
Crl. Misc. No. M-5935 of 2009(O&M)
Date of Decision:May 22, 2009
Ram Parkash @ Ghona
---Petitioner
versus
State of Punjab and another
---Respondent
Coram: HON'BLE MRS. JUSTICE SABINA
***
Present: Mr. B.S.Jaswal,Advocate,
for Mr. G.S.Jaswal, Advocate,
for the petitioner
Mr. Aman Deep Singh Rai, AAG,Punjab
Mr.K.D.S.Sodhi, Advocate,
for respondent No. 2
***
SABINA, J.
Ram parkash @ Ghona-petitioners has filed this petition under
Section 438 of the Code of Criminal Procedure (herein after referred to as
‘Cr.P.C.)seeking anticipatory bail in a complaint case titled as “Gurmeet
Chand Vs. Bhagwan Dass alias Kala etc.under Sections 323, 354, 148, 149
of the pending before Judicial Magistrate Ist Class, Jalandhar.
At the time of issuance of notice of motion, following order
was passed by this Court on 3.3.2009:-
” Learned counsel for the petitioner has submitted that the
Crl. Misc. No. M-5935 of 2009(O&M) -2-service had not been effected on the petitioner on his correct
address.
Notice of motion for 27.3.2009.
Petitioner is directed to surrender before the trial court on
or before the date fixed i.e. 7.3.2009 and the the trial court shall
release the petitioner on interim bail subject to its satisfaction.”
Learned counsel for the petitioner has submitted that in terms
of order dated 3.3.2009 passed by this court, petitioner has surrendered
before the trial court and has been released on interim bail.
Accordingly, without expressing any opinion on the merits of
the case, this petition is allowed and the interim bail granted by the trial
court is made absolute.
(SABINA)
JUDGE
May 22, 2009
PARAMJIT