Tuesday, 02, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Paramjeet Singh vs State Of Punjab
2024 Latest Caselaw 7962 P&H

Citation : 2024 Latest Caselaw 7962 P&H
Judgement Date : 16 April, 2024

Punjab-Haryana High Court

Paramjeet Singh vs State Of Punjab on 16 April, 2024

Author: Gurvinder Singh Gill

Bench: Gurvinder Singh Gill

                                                                                    2024:PHHC:050838

                                   In The High Court for the States of Punjab and Haryana
                                                 At Chandigarh

                                                                 CRM-M-18301-2024 (O&M)
                                                                 Date of Decision:- 16.04.2024

                 Paramjeet Singh                                                     ... Petitioner

                                                          Versus

                 State of Punjab                                                     ... Respondent


                 CORAM: HON'BLE MR. JUSTICE GURVINDER SINGH GILL


                 Present:-            Mr. T.P.S.Makkar, Advocate, for the petitioner.

                                      *****

                 GURVINDER SINGH GILL, J. (Oral)

1. The petitioner seeks grant of anticipatory bail, as on account of his absence

in case FIR No.0316, dated 18.12.2020, registered at Police Station Sadar

Sri Muktsar Sahib, District Sri Muktsar Sahib, under Sections 304-A, 279

IPC his bail stands cancelled and the bail bonds/surety bonds stand forfeited

to the State.

2. Having heard the learned counsel for the petitioner, the instant petition is

disposed of with a direction to the trial Court 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 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

integrity of this order/judgment CRM-M-18301-2024 (O&M) -2- 2024:PHHC:050838

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."

3. The petition stands disposed off accordingly.




                 16.04.2024                                           (GURVINDER SINGH GILL)
                 mohan                                                        JUDGE
                                   Whether speaking /reasoned         Yes / No

                                   Whether Reportable                 Yes / No







integrity of this order/judgment

 
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 : MAIMS

 
 
Latestlaws Newsletter