High Court Punjab-Haryana High Court

Davender vs State Of Haryana on 12 May, 2009

Punjab-Haryana High Court
Davender vs State Of Haryana on 12 May, 2009
        In the High Court of Punjab and Haryana at Chandigarh.

                   CRM No. M- 13042 of 2009
                   Decided on:- 12.05.2009

Davender                  ......Petitioner

Versus

State of Haryana          .......Respondent

Coram Hon’ble Mr. Justice K. C. Puri

Present Mr. Mohd. Yusuf, Advocate
for the petitioner.

Mr. A. K. Jindal, AAG, Haryana.

K. C. Puri, J.(Oral )

Petitioner has taken active part in the occurrence and gave stick
blow on the head of the complainant.

Weapon of offence is yet to be recovered.
No ground for grant of anticipatory bail is made out.
Dismissed.

May 12, 2009                                     ( K.C. Puri )
Mamta                                                Judge