IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH.
Crl. Misc. -M No. 17667 of 2009
DATE OF DECISION : 21.08.2009
Tabir-Ul-Haq
.... PETITIONER
Versus
State of Punjab
..... RESPONDENTS
CORAM :- HON'BLE MR. JUSTICE SATISH KUMAR MITTAL
Present: Mr. Nakul Sharma, Advocate,
for the petitioner.
Mr. Sandeep Moudgil, DAG, Punjab.
***
SATISH KUMAR MITTAL , J. ( Oral )
The petitioner has filed this petition under Section 438 Cr.P.C.,
for grant of anticipatory bail in case FIR No. 289 dated 26.8.2006 registered
under Sections 419, 420, 465, 467, 468, 471 and 120-B IPC at Police
Station Batala, District Gurdaspur.
On July 10, 2009, while issuing notice of motion, after hearing
counsel for the parties, the case was adjourned for today and in the
meanwhile, arrest of the petitioner was stayed subject to the condition that
he shall appear before the trial court within within a period of three weeks
and furnish his regular bail bonds to its satisfaction.
Counsel for the petitioner states that in pursuance of the
Crl. Misc. -M No. 17667 of 2009 -2-
aforesaid interim order, the petitioner has appeared before the trial court and
furnished his bail bonds, which have been accepted and attested on
18.7.2009. Copy of the order received by counsel for the petitioner through
fax has been produced today in the Court, which is taken on record.
In view of the aforesaid facts, after hearing counsel for the
parties, the interim order dated July 10, 2009 is made absolute.
Petition is accordingly allowed.
August 21, 2009 ( SATISH KUMAR MITTAL ) ndj JUDGE