Punjab-Haryana High Court
Sunder Singh vs State Of Haryana on 5 May, 2009
In the High Court of Punjab and Haryana at Chandigarh.
CRM No. M- 10097 of 2009
Decided on:- 05.05.2009
Sunder Singh ......Petitioner
Versus
State of Haryana .......Respondent
Coram Hon’ble Mr. Justice K. C. Puri
Present Mr. Raj Mohan Singh, Advocate
for the petitioner.
Mr. A. K. Jindal, AAG, Haryana.
K. C. Puri, J.(Oral )
As per allegations of the prosecution, the petitioner was
running a racket of issuing forged cover notes.
The gravity of offence does not make out a case for grant of
anticipatory bail.
Dismissed.
May 05, 2009 ( K.C. Puri ) Mamta Judge