Punjab-Haryana High Court
Manjit And Others vs State Of Punjab on 10 July, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH.
CRM No.-M-15674 of 2009 (O&M)
Date of Decision: 10.7.2009.
Manjit and others
....Petitioners
Versus
State of Punjab
...Respondent
CORAM : Hon'ble Mr. Justice Rajesh Bindal
Present:- Mr. Anmol Rattan Sidhu, Sr. Advocate with
Mr. Vishal Deep Goyal, Advocate
for the petitioners.
Mr. Abhishek Chautala, AAG Punjab.
Mr. S.K. Jain, Advocate.
RAJESH BINDAL, J.
****
It is not disputed that the fight took place on the eve of assembly
election in Punjab where the injuries, which have been attributed to the
petitioners were found to be simple in medical report. The petitioners have
already been investigated.
In view of the aforesaid fact, the interim bail granted to the
petitioner on 3.6.2009 is made absolute.
The petition is disposed of.
(RAJESH BINDAL)
10.7.2009 JUDGE
Reema