High Court Punjab-Haryana High Court

Sultan Alias Kala vs State Of Haryana on 8 October, 2009

Punjab-Haryana High Court
Sultan Alias Kala vs State Of Haryana on 8 October, 2009
IN THE HIGH COURT OF PUNJAB & HARYANA AT CHANDIGARH




                         Criminal Misc. No. M-13032 of 2009
                         Date of decision : October 08, 2009


Sultan alias Kala
                                             ....Petitioner
                         versus

State of Haryana
                                             ....Respondent


Coram:      Hon'ble Mr. Justice L.N. Mittal


Present :   Mr. AK Khunger, Advocate, for the petitioner

            Mr. Sidharth Sarup, AAG Haryana


L.N. Mittal, J. (Oral)

Learned State counsel, on instructions from ASI Om Parkash,

states that the main case is fixed before the trial court for final orders for

today.

In view of the aforesaid, the instant bail petition is dismissed.




                                                        ( L.N. Mittal )
October 08, 2009                                             Judge
  'dalbir'