High Court Punjab-Haryana High Court

Sat Pal vs State Of Punjab on 9 March, 2009

Punjab-Haryana High Court
Sat Pal vs State Of Punjab on 9 March, 2009
      In the High Court of Punjab and Haryana at Chandigarh


                         Criminal Misc. No.M-6623 of 2009 (O&M)
                         Date of decision: 9.3.2009


Sat Pal

                                                      ......Petitioner

                         Versus



State of Punjab
                                                   .......Respondent


CORAM: HON'BLE MRS. JUSTICE SABINA


Present:     Mr.Amit Dhawan , Advocate,
             for the petitioner.

                  ****


SABINA, J.

This petition has been filed by Sat Pal under Section 438

of the Code of Criminal Procedure for grant of anticipatory bail in

case FIR No. 142 dated 9.10.2005, under Sections 379, 429 of the

Indian Penal Code, registered at Police Station Adampur District

Jalandhar.

Challan was presented against the petitioner on 7.5.2007.

The petitioner absented before the trial Court on 4.7.2008 and he

was ordered to be summoned through non-bailable warrants of

arrest. Thereafter, he applied for anticipatory bail on 27.1.2009 and

the same was dismissed by the Additional Sessions Judge,

Jalandhar vide order dated 30.1.2009. The co-accused had also

absented along with the petitioner on 4.7.2008.
Criminal Misc. No.M-6623 of 2009 (O&M) -2-

After hearing learned counsel for the petitioner, no ground

for grant of anticipatory bail is made out as the petitioner had

absented before the trial Court on 4.7.2008 and, thus, misused the

concession of bail.

Accordingly, this petition is dismissed.

(SABINA)
JUDGE
March 09, 2009
anita