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

Naushad Ali vs State Of Haryana
2022 Latest Caselaw 17101 P&H

Citation : 2022 Latest Caselaw 17101 P&H
Judgement Date : 16 December, 2022

Punjab-Haryana High Court
Naushad Ali vs State Of Haryana on 16 December, 2022
                                In the High Court for the States of Punjab and Haryana
                                                 At Chandigarh

                                                                     CRM-M-58972-2022 (O&M)
                                                                     Date of Decision:-16.12.2022

                Naushad Ali                                                             ... Petitioner

                                                      Versus

                State of Haryana                                                    ... Respondent


                CORAM: HON'BLE MR. JUSTICE GURVINDER SINGH GILL

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

                                   Ms. Swati Batra, DAG, Punjab.

                                                      *****

GURVINDER SINGH GILL, J.(Oral)

The petitioner has approached this Court challenging order

dated 18.7.2022 (Annexure P-3) passed by learned Additional Sessions

Judge, Fatehabad, whereby his bail has been cancelled by the Trial Court on

account of his absence on 18.7.2022.

This Court does not find any illegality in impugned order dated

18.7.2022 (Annexure P-3), which was passed by the Court upon absence of

accused/petitioner on the date fixed, which would be in violation of

conditions of the bail bonds/surety bonds. The order, as such, is upheld.

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

while taking into account the observations made in concluding paragraph of

judgment passed by this Court in CRM-M-39172 of 2021 titled Pawan

PANKAJ KAKKAR 2022.12.16 16:12 I attest to the accuracy and authenticity of this document (2) CRM-M-58972-2022 (O&M)

Kumar Vs. State of Haryana and another decided on 21.9.2021, 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.

                16.12.2022                                                ( Gurvinder Singh Gill )
                pankaj                                                          Judge


                                     Whether speaking /reasoned       Yes / No

                                     Whether Reportable               Yes / No




PANKAJ KAKKAR
2022.12.16 16:12
I attest to the accuracy and
authenticity 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