IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH
Criminal Misc. No. M-8460 of 2009 (O&M)
Date of decision: 26th March, 2009
Sandeep Gill
... Petitioner
Versus
State of Punjab
... Respondent
CORAM: HON'BLE MR. JUSTICE KANWALJIT SINGH AHLUWALIA
Present: Mr. Brijeshwar Singh, Advocate for the petitioner.
KANWALJIT SINGH AHLUWALIA, J. (ORAL)
Petitioner had earlier filed Criminal Misc. No.M-23713 of 2008.
A Coordinate Bench had passed the following order in that petition:
“Present: Mr. G.S. Jaswal, Advocate for the petitioner.
Ms. Manjari Nehru, Deputy Advocate General
Punjab.
Relegated to the remedy available to the petitioner
before the competent Court of law.
In the context of grievance the petitioner had been
wrongly declared a proclaimed offender, it will be obviously
open to the petitioner to make a presentation before the
concerned Court and ask for appropriate order in the context.
Disposed of accordingly.
Sd/- S.D. Anand
December 03, 2008 Judge"
Petitioner, in terms of order dated December 3, 2008, has
taken no effective steps and has not approached the Court for recalling the
Criminal Misc. No. M-8460 of 2009 (O&M) 2order declaring proclaimed offender. Petitioner has also not approached
the Court of Sessions Judge for relief of anticipatory bail and has come to
this Court.
Petitioner, if so advised, may bring the orders (Annexure P-7
to P-19) in the notice of the Sessions Court, where anticipatory bail will be
instituted.
Accordingly, present petition is dismissed.
[KANWALJIT SINGH AHLUWALIA]
JUDGE
March 26, 2009
rps