High Court Punjab-Haryana High Court

Gurtej Singh vs State Of Punjab on 17 December, 2009

Punjab-Haryana High Court
Gurtej Singh vs State Of Punjab on 17 December, 2009
        IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                       CHANDIGARH
                                        --

                                 CRM No. 33520 M of 2009
                                 Date of decision: 17.12.2009


Gurtej Singh                                            ........ petitioner

             Versus

State of Punjab                                          .......Respondent(s)


Coram:       Hon'ble Ms Justice Nirmaljit Kaur
                      -.-

Present:     Mr.Ranjit Sharma, Advocate
             for the petitioner

             Mr. K S Pannu, Deputy Advocate General, Punjab
             for the respondent - State
                    -.-

        1.   Whether Reporters of local papers may be
             allowed to see the judgement?

        2.   To be referred to the Reporter or not?

        3.   Whether the judgement should be reported in
             the Digest?

Nirmaljit Kaur, J. (Oral)

Specific allegations have been made in the FIR.

No ground for grant of anticipatory bail is made out.

Dismissed.

(Nirmaljit Kaur)
Judge
December 17, 2009
mohan