Punjab-Haryana High Court
Aman Bhatia vs State Of U.T. on 19 February, 2009
IN THE HIGH COURT OF PUNJAB & HARYANA AT CHANDIGARH
Crl.M. No. M-26423 of 2008
Date of decision : 19.2.2009.
...
Aman Bhatia
................ Petitioner
vs.
State of U.T., Chandigarh.
.................Respondent
Coram: Hon'ble Mr. Justice K.C. Puri
Present: Sh. N.S. Kandhola, Advocate
for the petitioner.
Sh. R.P. Verma, Advocate for
Sh. Rajiv Sharma, Advocate for U.T., Chandigarh.
...
K.C. Puri, J. (Oral)
As per allegation of the prosecution, petitioner was the
employee of the bank and he made false verifications facilitating loan
to various parties amounting to about Rs.20 lacs. The gravity of
offence does not make out a case for the grant of anticipatory bail.
So, the petition stands dismissed.
( K.C. Puri )
19.2.2009. Judge
chug