High Court Punjab-Haryana High Court

Jatinder Singh vs State Of Punjab on 12 January, 2009

Punjab-Haryana High Court
Jatinder Singh vs State Of Punjab on 12 January, 2009
In the High Court of Punjab and Haryana at Chandigarh


Crl. Misc. No. M-653 of 2009

Date of decision: January 12, 2009


Jatinder Singh
                                                           ... Petitioner

                         Vs.

State of Punjab
                                                           ... Respondent

Coram: Hon’ble Mr. Justice A.N. Jindal

Present: Mr. G.P.S. Bal, Advocate for the petitioner.

A.N. Jindal, J
Stated that the petitioner wants to surrender before the trial
court.

Consequently, the instant petition stands dismissed with the
direction to the petitioner to appear before the trial court on the date fixed
and in that situation, if he moves application for grant of bail, the same be
decided within one month.

January 12, 2009                                           (A.N. Jindal)
deepak                                                           Judge