High Court Punjab-Haryana High Court

Vinod vs State Of Haryana And Another on 14 September, 2009

Punjab-Haryana High Court
Vinod vs State Of Haryana And Another on 14 September, 2009
        IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                       CHANDIGARH

                                 Crl. Misc No. M-23755 of 2009
                                 Date of decision : 14.09.2009
Vinod
                                                           ....Petitioner

                                       V/s

State of Haryana and another
                                                           ....Respondents

BEFORE : HON’BLE MR. JUSTICE RAJAN GUPTA

Present: Mr. R.K. Agnihotri, Advocate
for the petitioner.

Mr. Gaurav Dhir, AAG Haryana.

RAJAN GUPTA J. (ORAL)

Learned counsel for the petitioner submits that the petitioner

has been summoned pursuant to complaint preferred by respondent No. 2.

Learned counsel submits that co-accused of the petitioner have been granted

the concession of pre-arrest bail by this court in Crl. Misc. No. M-21045 of

2009. According to the counsel, the petitioner had joined the investigation

on 11.09.2009 when the matter was investigated by the police.

Under the circumstance, it is directed that in case the petitioner

surrenders before the trial court within a week of certified copy of this

order, he shall be admitted to bail.

However, in case the petitioner fails to surrender before the

trial court within the aforesaid period this order shall cease to operate.

Allowed in aforesaid terms.

14.09.2009                                                 (RAJAN GUPTA)
Ajay                                                          JUDGE