High Court Punjab-Haryana High Court

Raj Kumar And Another vs State Of Punjab on 21 October, 2009

Punjab-Haryana High Court
Raj Kumar And Another vs State Of Punjab on 21 October, 2009
        IN THE HIGH COURT OF PUNJAB AND HARYANA
                        AT CHANDIGARH.

                                   Criminal Misc. No.M-29000 of 2009 (O&M)

                                   Date of Decision: 21.10.2009.

Raj Kumar and another
                                                     ....Petitioners

              Versus

State of Punjab
                                                         ...Respondent

CORAM : Hon'ble Mr. Justice Rajesh Bindal

Present:-     Mr. Rajiv Joshi, Advocate
              for the petitioners.

RAJESH BINDAL J.

                       ****

The petitioner has approached the Court for grant of anticipatory

bail nearly after 1 ½ years after registration of FIR.

Considering the aforesaid fact, I do not find it to be a fit case for

grant of pre-arrest bail.

The petition is accordingly dismissed.




                                                         (RAJESH BINDAL)
21.10.2009                                                    JUDGE
Reema