IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH.
Criminal Misc. No. M- 12618 of 2011 (O&M)
Date of Decision: 26.05.2011
Amarjit Singh ...Petitioner
Versus
State of Punjab ....Respondent
CORAM:- HON’BLE MR.JUSTICE NAWAB SINGH
Present: Mr. Sarju Puri, Advocate,
for the petitioner.
Mr. Sudhir Nehra, Addl. AG, Punjab,
for the respondent-State
NAWAB SINGH J.(ORAL)
Learned counsel for the petitioner has urged that
pursuant to the order dated May 12th, 2011, passed by this Court,
petitioner appeared before the trial Court and has been admitted to
bail.
In this view of the matter, the order dated May
12th, 2011 is made absolute.
Disposed of.
(NAWAB SINGH)
JUDGE
26.05.2011
som