High Court Punjab-Haryana High Court

Gurcharan Singh vs State Of Punjab on 19 February, 2009

Punjab-Haryana High Court
Gurcharan Singh vs State Of Punjab on 19 February, 2009
        In the High Court of Punjab and Haryana at Chandigarh

                   CRM No. M- 2563 of 2009
                   Date of Decision: 19.02.2009



Gurcharan Singh           .....Petitioner

Versus

State of Punjab           .....Respondent

Coram Hon’ble Mr. Justice K. C. Puri

Present:- Mr. A. S. Sivia, Advocate
for the petitioner.

Mr. P. S. Bajwa, AAG, Punjab.

K. C. Puri, J (Oral)
As per allegations of the prosecution, petitioner alongwith
Hardip Singh fired two gun shots. The weapon of offence has not been
recovered.

No ground for grant of anticipatory bail is made out.
Dismissed.


February 19, 2009                                        ( K. C. Puri )
mamta                                                        Judge