Thursday, 21, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Rubi vs State Of Punjab
2022 Latest Caselaw 16674 P&H

Citation : 2022 Latest Caselaw 16674 P&H
Judgement Date : 13 December, 2022

Punjab-Haryana High Court
Rubi vs State Of Punjab on 13 December, 2022
                               In The High Court for the States of Punjab and Haryana
                                             At Chandigarh



                                                           CRM-M-58075-2022 (O&M)
                                                           Date of Decision:- 13.12.2022


                Rubi                                                          ... Petitioner


                                                     Versus

                State of Punjab                                               ...Respondent


                CORAM: HON'BLE MR. JUSTICE GURVINDER SINGH GILL


                Present:-         Mr. Karandeep Singh, Advocate, for the petitioner.

                                  *****

                GURVINDER SINGH GILL, J. (Oral)

The instant petition has been filed seeking grant of anticipatory

bail as the petitioner apprehends his arrest consequent upon her bail having

been cancelled by the Trial Court on account of his absence on 23.5.2022.

The aforestated position, wherein the petitioner has jumped bail

does not warrant grant of anticipatory bail in view of judgment passed by

this Court in CRM-M-39172 of 2021 titled Pawan Kumar Vs. State of

Haryana and another decided on 21.9.2021.

It is, however, directed that in case the petitioner surrenders

before the Trial Court within 10 days from today and moves an application

for grant of regular bail, the Trial Court shall consider the same

expeditiously in view of observations made in concluding paragraph of

MOHAN SINGH 2022.12.13 14:37 I attest to the accuracy and integrity of this document CRM-M-58075-2022 (O&M) -- 2 --

judgment passed by this Court in Pawan Kumar's case (supra), which reads

as under:

"12. Before parting with this order, it needs to be added that this Court cannot lose sight of the fact that there would be certain cases where an accused is unable to appear before the trial Court on account of genuine reasons, say on account of having noted the date incorrectly or on account of certain reasons which are beyond his control. In such cases, the accused can surrender before the trial Court and it is expected that the trial Courts would take a lenient view in genuine cases and decide the regular bail application expeditiously. In a given set of circumstances where the trial Court is satisfied that there were valid reasons for the absence of an accused and that he has surrendered at the shortest possible time, the trial Court can in fact dispose of the regular bail application on the very day the same is presented by accused upon his surrender. The trial Court, in its discretion, may also chose to grant interim bail, in fit cases, but only after surrender of accused."

The petition stands disposed off accordingly.

                13.12.2022                                          (GURVINDER SINGH GILL)
                mohan                                                       JUDGE



                                   Whether speaking /reasoned       Yes / No

                                   Whether Reportable               Yes / No




MOHAN SINGH
2022.12.13 14:37
I attest to the accuracy and
integrity of this document
 

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : MAIMS

 
 
Latestlaws Newsletter