High Court Punjab-Haryana High Court

Satnam Singh vs State Of Punjab on 6 March, 2009

Punjab-Haryana High Court
Satnam Singh vs State Of Punjab on 6 March, 2009
Criminal Misc. No. M-6057 of 2009                                   1




      In the High Court of Punjab and Haryana, at Chandigarh.


                   Criminal Misc. No. M-6057 of 2009

                       Date of Decision: 6.3.2009


Satnam Singh
                                                              ...Petitioner
                                 Versus
State of Punjab
                                                           ...Respondent


CORAM: HON'BLE MR. JUSTICE KANWALJIT SINGH AHLUWALIA.


Present: Mr. Ruminder Singh, Advocate
         for the petitioner.


Kanwaljit Singh Ahluwalia, J. (Oral)

On 12.1.2009, bail application of the petitioner was dismissed

by this Court by passing the following order:-

“Petitioner was earlier released on pre-

arrest bail. The trial progressed. When the case was

fixed for arguments, petitioner absconded and was

declared proclaimed offender. His co-accused Rohit

Nagpal and another have been convicted and their

appeal is pending in this Court.

The present petition has been filed for

grant of regular bail. The conduct of Petitioner is

such that he evaded process of law for long,

therefore, he deserves no concession of regular bail.

Hence, this petition is dismissed.”

Criminal Misc. No. M-6057 of 2009 2

Without annexing any document, it has been stated that the

petitioner had suffered a paralytic attack and regular bail be granted.

Apparently, this seems to be a false ground created for

seeking bail but as a matter of abundant caution, the Jail Authorities are

directed to ensure adequate medical aid to the petitioner.

No merits.

Dismissed.

(Kanwaljit Singh Ahluwalia)
Judge
March 6, 2009
“DK”