High Court Punjab-Haryana High Court

Nirmal Singh Alias Pammi vs State Of Punjab on 30 November, 2009

Punjab-Haryana High Court
Nirmal Singh Alias Pammi vs State Of Punjab on 30 November, 2009
     IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                     CHANDIGARH


                                   Crl. Misc. No. M-28812 of 2009
                             Date of Decision: November 30, 2009



Nirmal Singh alias Pammi                                  ... Petitioner

                               Versus

State of Punjab                                         ... Respondent


CORAM: HON'BLE MR. JUSTICE S.D. ANAND


Present :   Mr. Navjeet Singh, Advocate, for the petitioner.

            Mr. Arshvinder Singh, DAG, Punjab.

                                  ***

S.D. Anand, J.

It is only lalkara and fist blow which are attributed to

the petitioner. The fatal blow is not attributed to the petitioner.

Without expressing any opinion on the merits of the

case, this petition shall stand allowed. Bail to the satisfaction of

the learned Trial Court.

November 30, 2009                                      ( S.D. Anand )
vinod                                                        Judge