Punjab-Haryana High Court
Kulwinder Singh And Another vs State Of Punjab on 6 October, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH.
Criminal Misc. No.M-19083 of 2009 (O&M)
Date of Decision: 6.10.2009.
Kulwinder Singh and another
....Petitioners
Versus
State of Punjab
...Respondent
CORAM : Hon'ble Mr. Justice Rajesh Bindal
Present:- Mr. O.P. Kamboj, Advocate
for the petitioners.
Mr. Mehardeep Singh, DAG Punjab.
Mr. P.K. Gupta, Advocate
for the complainant.
RAJESH BINDAL J.
****
On September 2, 2009, this Court directed the petitioners to join
investigation and appear before the Investigating Officer on September 9, 2009
at 10:00 a.m.
Learned counsel for the State submitted that the petitioners had
not appeared on the date and time fixed by the Court to join investigation.
Considering the conduct of the petitioners, I do not find it to be fit
case for grant of anticipatory bail.
Dismissed.
(RAJESH BINDAL)
6.10.2009 JUDGE
Reema