High Court Punjab-Haryana High Court

Sarabjit Singh vs State Of Punjab on 27 May, 2009

Punjab-Haryana High Court
Sarabjit Singh vs State Of Punjab on 27 May, 2009
IN THE HIGH COURT OF PUNJAB & HARYANA AT CHANDIGARH

                              Crl.M. No. M- 3392 of 2009 (O&M)
                              Date of decision : 27.5.2009.

                              ...

    Sarabjit Singh
                                            ................ Petitioner

                              vs.

    State of Punjab
                                           .................Respondent



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



    Present: Sh. P.S. Paul, Advocate
             for the petitioner.

             Sh. A.P.S. Mann, Senior Deputy Advocate General,
             Punjab
                 ...


    K.C. Puri, J. (Oral)

As per allegation of the prosecution, petitioner gave a kohli

blow on the forehead of the complainant.

The gravity of offence does not make out a case for grant of

bail to the petitioner.

Consequently, the petition stands dismissed.

( K.C. Puri )
27.5.2009. Judge
chugh