Punjab-Haryana High Court
Mindo W vs State Of Punjab on 19 April, 2011
IN THE HIGH COURT OF PUNJAB & HARYANA AT CHANDIGARH
Crl.M. No. M- 2131 of 2011 (O&M)
Date of decision : 19.4.2011
...
Mindo wd/o Sant Ram
................Petitioner
vs.
State of Punjab
.................Respondent
Coram: Hon'ble Mr. Justice K.C. Puri
Present: Sh. Ashok Giri, Advocate
for the petitioner
Sh. Amandeep Singh Rai, Assistant Advocate General,
Punjab.
...
K.C. Puri, J.
Report of the Medical Officer has been placed on the file.
The petitioner is seeking interim bail for four weeks on medical
grounds. As per the medical report, no ground for grant of interim
bail is made out.
So, far as regular bail is concerned, since the quantity
recovered is commercial in nature, no ground for grant of regular bail
is made out.
Consequently, the petition stands dismissed.
However, the trial be expedited.
( K.C. Puri )
19.4.2011 Judge
chugh