High Court Punjab-Haryana High Court

Palwinderjit Singh vs State Of Punjab on 19 January, 2009

Punjab-Haryana High Court
Palwinderjit Singh vs State Of Punjab on 19 January, 2009
IN THE HIGH COURT OF PUNJAB & HARYANA AT CHANDIGARH

                             Crl.M. No. M-1434 of 2009
                             Date of decision : 19.1.2009.

                            ...

    Palwinderjit Singh
                                              ................ Petitioner

                             vs.

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



    Coram: Hon'ble Mr. Justice K.C. Puri



    Present: Sh. V.V. Thakur, Advocate
             for the petitioner.
                 ...


    K.C. Puri, J. (Oral)

The petitioner has absented from the Court from 24.10.2007.

There is no reasonable explanation for the same.

No ground for grant of extraordinary relief of anticipatory

bail is made out.

The petition stands dismissed.

( K.C. Puri )
19.1.2009. Judge
chug