Punjab-Haryana High Court
Shamsu Alias Shamsher vs State Of Haryana on 7 August, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH.
Criminal Misc. No.M-21489 of 2009 (O&M)
Date of Decision: 7.8.2009.
Shamsu alias Shamsher
....Petitioner
Versus
State of Haryana
...Respondent
CORAM : Hon'ble Mr. Justice Rajesh Bindal
Present:- Ms. Monisha Lamba, Advocate
for the petitioner.
RAJESH BINDAL J.
****
The petitioner is an accused in FIR which was registered on
24.8.1998 under Section 5/8 of Cow Slaughter Act, 1955. He was declared
proclaimed offender in the year 2001 and has been arrested only on April 15,
2009.
Considering the conduct of the petitioner, he cannot now be
released on bail pending trial.
The petition is accordingly dismissed.
(RAJESH BINDAL)
7.8.2009 JUDGE
Reema