High Court Punjab-Haryana High Court

Major Singh vs State Of Punjab on 22 May, 2009

Punjab-Haryana High Court
Major Singh vs State Of Punjab on 22 May, 2009
IN THE HIGH COURT OF PUNJAB & HARYANA AT CHANDIGARH



                           Criminal Misc.-M No. 33515 of 2008 (O&M)
                           Date of decision : May 22, 2009


Major Singh
                                             ....Petitioner
                           versus

State of Punjab
                                             ....Respondent


Coram:        Hon'ble Mr. Justice Pritam Pal


Present :     Mr. GS Dhillon, Advocate for the petitioner
              Mr. K.D. Sachdeva, DAG Punjab
              Mr. NK Manchanda, Advocate, for the complainant


Pritam Pal,J. (Oral)

Petitioner has brought this petition under section 439 of Code

of Criminal Procedure for seeking regular bail in case FIR No. 200 dated

8.12.2005 under sections 302/34 IPC registered at Police Station

Mallanwala District Ferozepur.

The bail application of the petitioner, who appears to be a

prime accused in this case, has already been dismissed on merits by this

Court vide order dated 18.9.2008 passed in Criminal Misc.-M No. 22563 of

2008. So, I find no fresh ground for grant of bail.

Dismissed.


                                                        ( Pritam Pal )
May 22, 2009                                                  Judge
  'dalbir'