High Court Punjab-Haryana High Court

Balwant Singh vs State Of Punjab on 14 May, 2009

Punjab-Haryana High Court
Balwant Singh vs State Of Punjab on 14 May, 2009
           In the High Court of Punjab and Haryana at Chandigarh
                                    ......


                     Criminal Misc. No.M-9165 of 2009
                                    .....

                                                  Date of decision:14.5.2009


                               Balwant Singh
                                                                .....Petitioner
                                     v.

                               State of Punjab
                                                              .....Respondent
                                     ....


Present:     Mr. Nitin Thatai, Advocate for the petitioner.

             Mr. Sudhir Nehra, Additional Advocate General, Punjab
             for the respondent-State.
                                     .....

S.S. Saron, J.

The criminal miscellaneous petition stands disposed of.

Petitioner-Balwant Singh on his furnishing personal bond and surety to the

satisfaction of the learned trial Magistrate shall be admitted to bail. For

reasons see separate detailed order of today passed in Criminal Misc. No.M-

9157 of 2009, Jaswant Singh v. State of Punjab.

May 14, 2009. (S.S. Saron)
Judge
*hsp*