Punjab-Haryana High Court
Ajay Kumar vs State Of Haryana on 20 May, 2009
IN THE HIGH COURT OF PUNJAB & HARYANA AT CHANDIGARH
Crl.M. No. M- 10135 of 2009 (O&M)
Date of decision : 20.5.2009.
...
Ajay Kumar
................ Petitioner
vs.
State of Haryana
.................Respondent
Coram: Hon'ble Mr. Justice K.C. Puri
Present: Sh. S.S. Gill, Advocate
for the petitioner.
Mrs. Neena Madan, Additional Assistant Advocate General,
Haryana.
...
K.C. Puri, J. (Oral)
As per allegation of the prosecution, the petitioner
accompanied alongwith the main accused Sunil @ Jhudi, who fired
from the gun.
No specific role has been attributed to the petitioner.
So, without commenting on the merits of the case, bail to the
satisfaction of the trial Court.
( K.C. Puri )
20.5.2009. Judge
chugh