Punjab-Haryana High Court
Manjinder Singh vs State Of Punjab on 15 December, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH.
Crl. Misc. No.M-31376 of 2009
Date of Decision: 15.12.2009
Manjinder Singh
....Petitioner
Versus
State of Punjab
...Respondent
CORAM : Hon'ble Ms. Justice Nirmaljit Kaur
Present:- Mr. Veneet Sharma, Advocate
for the petitioner.
Mr. Anupinder Singh Grewal, Addl. Adv. Gen., Punjab
for the respondent-State.
*****
1. Whether Reporters of Local Newspapers may be
allowed to see the judgment ?
2. To be referred to the Reporters or not ?
3. Whether the judgment should be reported in the
Digest ?
**
NIRMALJIT KAUR, J. (ORAL)
Learned counsel for the petitioner states that no recovery was
effected from the petitioner and the co-accused similarly situated, has
already been released on bail by this Court vide Order dated 24.08.2009
passed in Crl. Misc. No.M-19452 of 2009. The role attributed to the present
petitioner is the same as the co-accused Sukhwinder Kaur alias Sukhi.
Bail to the satisfaction of Chief Judicial Magistrate, Amritsar.
(NIRMALJIT KAUR)
15.12.2009 JUDGE
gurpreet