IN THE HIGH COURT OF PUNJAB & HARYANA AT
CHANDIGARH
Criminal Misc. No. M-25246 of 2009
Date of decision: September 09, 2009
Vikramjit @ Jugi -Petitioner
Versus
State of Punjab -Respondent
Coram Hon’ble Mr. Justice Rajan Gupta
Present: Mr. Ashish Aggarwal, Advocate, for the petitioner.
Rajan Gupta, J.(Oral)
Mr. Aggarwal submits that the petitioner has been regularly
appearing before the trial court since the commencement of trial. According
to learned counsel, on 3.7.2009 petitioner appeared before the court of Sh.
K.K.Jain, Judicial Magistrate Ist Class, while the case had been transferred
to the court of Sh. V.K.Narang, Judicial Magistrate Ist Class. Counsel
further submits that the petitioner never had any intention of committing
default in appearance. His non-appearance was totally unintentional and
due to the fact that he did not know about transfer of the case to another
court.
Under the circumstances, it is directed that in case the
petitioner appears before the trial court within a week of receipt of a
certified copy of this order, he shall be admitted to bail.
Petition stands disposed of.
[Rajan Gupta]
Judge
September 09, 2009.
‘ask’