High Court Punjab-Haryana High Court

Sanjay Bhardwaj vs Union Territory on 2 December, 2008

Punjab-Haryana High Court
Sanjay Bhardwaj vs Union Territory on 2 December, 2008
 IN THE HIGH COURT OF PUNJAB & HARYANA, CHANDIGARH



                  Criminal Miscellaneous No. M-28033 of 2008
                              Date of Decision: December 03, 2008


Sanjay Bhardwaj
                                                   .....PETITIONER(S)

                              VERSUS


Union Territory, Chandigarh
                                                  .....RESPONDENT(S)
                          .      .      .


CORAM:         HON'BLE MR. JUSTICE AJAI LAMBA


PRESENT: -     Mr. Arvind Singh, Advocate, for the
               petitioner.

Mr. Sukant Gupta, Advocate, for the
respondent.

                          .      .      .

AJAI LAMBA, J (Oral)

               This    petition        has    been       filed   under

Section 438 Cr.P.C. for grant of anticipatory bail to

Sanjay Bhardwaj in case FIR No.296 dated 11.7.2006

lodged for offences under Section(s) 419, 420, 467,

468, 471, 120-B IPC with Police Station, Sector 17,

Chandigarh.

Learned counsel for the petitioner

contends that in deference to Order dated 3.11.2008,

the petitioner has put in appearance before the Trial

Court and furnished fresh bail bonds. The petitioner

has thus joined the proceedings.

Considering the above, this petition is

allowed.

Crl. Misc. No. M-28033 of 2008 [2]

The petitioner would be required to

submit fresh bail bonds to the satisfaction of the

Trial Court. It is made clear that the petitioner

shall remain present as required by the Trial Court

on the dates fixed and shall not commit any default.


                                                     (AJAI LAMBA)
December 03, 2008                                       JUDGE
avin