High Court Punjab-Haryana High Court

Sahun vs State Of Haryana on 5 January, 2009

Punjab-Haryana High Court
Sahun vs State Of Haryana on 5 January, 2009
        IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                       CHANDIGARH


                                Crl. Misc No. M-2604 of 2009
                                Date of decision : 05.02.2009


Sahun
                                                          ....Petitioner

                                      V/s

State of Haryana

                                                          ....Respondent.

BEFORE : HON’BLE MR. JUSTICE RAJAN GUPTA

Present: Mr. J.S. Hooda, Advocate
for the petitioner.

Mr. Tarun Aggarwal, Sr. DAG Haryana.

RAJAN GUPTA J. (ORAL)

Prayer in this petition is for grant of regular bail in case FIR

No. 231 dated 17.10.2007, registered under Sections 25/54/59 of Arms Act,

at Police Station Hathin District Mewat.

Learned counsel for the petitioner submits that petitioner was

granted bail earlier. However, he could not appear on 20.01.2009 as he has

noted the wrong date for appearance before the trial court as 22.01.2009.

According to the counsel when the petitioner appeared before the trial court

on 22.01.2009 he was arrested and since then he is in custody. Learned

State counsel does not disputed this factual position on instruction from ASI

Khem Chand, who is present in Court.

In view of the fact that non-appearance of the petitioner before

the trial court appears to be inadvertent, I am of the considered view that
Crl. Misc No. M-2604 of 2009 -2-

petitioner deserve the concession of regular bail. Accordingly, the petition

is allowed and the petitioner is directed to be enlarged on bail to the

satisfaction of trial court.

05.02.2009                                             (RAJAN GUPTA)
Ajay                                                      JUDGE