High Court Punjab-Haryana High Court

Yunis Ali vs State Of Haryana on 27 August, 2009

Punjab-Haryana High Court
Yunis Ali vs State Of Haryana on 27 August, 2009
IN THE HIGH COURT OF PUNJAB & HARYANA AT CHANDIGARH

                            Crl.M. No. M- 17978 of 2009 (O&M)
                            Date of decision : 27.8.2009.

                            ...

    Yunis Ali
                                           ................ Petitioner

                            vs.

    State of Haryana
                                          .................Respondent



    Coram: Hon'ble Mr. Justice K.C. Puri



    Present: Sh. Satish Chaudhary, Advocate
             for the petitioner.

            Sh. Vikas Chaudhary, Assistant Advocate General,
            Haryana.
                ...


    K.C. Puri, J. (Oral)

The State counsel has stated at the Bar that the case is at the

fag end. The statement of accused under Section 313 Cr.P.C. has been

recorded. The offence is under Section 376 IPC.

So, no ground for grant of bail is made out.

Consequently, the petition stands dismissed.

However, the trial Court is directed to decide the case

expeditiously.

( K.C. Puri )
27.8.2009. Judge
chugh