High Court Punjab-Haryana High Court

Bijender vs State Of Haryana on 4 December, 2009

Punjab-Haryana High Court
Bijender vs State Of Haryana on 4 December, 2009
        IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                       CHANDIGARH
                                        --

                                 Crl. Misc. No. M 32185 of 2009
                                 Date of decision: 04, 2009


Bijender                                       ........ petitioner

             Versus

State of Haryana                                  .......Respondent(s)


Coram:       Hon'ble Ms Justice Nirmaljit Kaur
                      -.-

Present:     Mr. Manjeet Singh, Advocate
             for the petitioner

             Mr. Pradeep Virk, DAG, Haryana
             for the respondent-State
                    -.-

        1.   Whether Reporters of local papers may be
             allowed to see the judgement?

        2.   To be referred to the Reporter or not?

        3.   Whether the judgement should be reported in
             the Digest?

Nirmaljit Kaur, J. (Oral)

As per the allegations in the FIR, the petitioner was carrying

illegal country made pistol and was a member of an unlawful assembly.

No ground for anticipatory bail.

Dismissed.

(Nirmaljit Kaur)
Judge
December 04, 2009
mohan