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

Bittu vs State Of Punjab
2023 Latest Caselaw 9513 P&H

Citation : 2023 Latest Caselaw 9513 P&H
Judgement Date : 6 July, 2023

Punjab-Haryana High Court
Bittu vs State Of Punjab on 6 July, 2023
SANDEEP GROVER
2023.07.06 16:49

CRM-M No.32133 of 2023 (O&M) 2023:PHHC:084911

IN THE HIGH COURT OF PUNJAB AND HARYANA

AT CHANDIGARH
122
CRM-M No.32133 of 2023 (O&M)
DATE OF DECISION: 06" JULY, 2023
Bittu
.... Petitioner
Versus
State of Punjab

.... Respondent

CORAM : HON'BLE MR. JUSTICE RAJBIR SEHRAWAT

Present: | Mr. Vansh Chawla, Advocate,
for the petitioner.

3K OK Ok 2

RAJBIR SEHRAWAT, J. (Oral)

1. The present petition has been filed by the petitioner under Section 482 Cr.P.C for quashing of order dated 27.04.2023 passed by the Additional Sessions Judge, Ludhiana, vide which, the application moved by the petitioner for exemption from personal appearance has been dismissed; his bail bonds and surety bonds were forfeited and non- bailable warrants has been issued.

2. It is submitted by the counsel for the petitioner that the petitioner had been appearing before the trial Court in the case regularly. However, he could not appear before the trial Court on 27.04.2023 because he had noted the wrong date in the case. The petitioner is not intending to avoid the process of Court. Rather, he undertakes to appear before the trial Court regularly.

3. Notice of motion.

| attest to the accuracy and integrity of this order/judgment. -l-

CRM-M No.32133 of 2023 (O&M) 2023:PHHC:084911

4. Mr. Sandeep, Additional Advocate General, Punjab, accepts notice on behalf of the respondent/State. He submits that although the petitioner does not deserve the concession of bail because he had earlier absconded from the process of law, however, the State has no objection if the petitioner appears before the trial Court.

5. The objective of the coercive mechanism prescribed under the Code of Criminal Procedure is to ensure that the accused remain present before the Court to receive the orders and punishments as are passed qua the accused. If the accused shows his sincere intention and desire to appear before the Court, then it would not be unjustified to protect him from being arrested.

6. In view of the above, the present petition is allowed subject to the petitioner appearing before the trial Court on or before 26.07.2023. It is further directed that in case the petitioner so appears before the trial Court on or before 26.07.2023 then he shall be released on bail on his furnishing bail bonds/sureties to the satisfaction of the Trial Court/Chief

Judicial Magistrate/Duty Magistrate.

06" JULY, 2023 (RAJBIR SEHRAWAT) 'sandeep' JUDGE Whether speaking/reasoned: Yes No

Whether Reportable: Yes No

SANDEEP GROVER

2023.07.06 16:49

| attest to the accuracy and

integrity of this order/judgment. -2-

 
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