Punjab-Haryana High Court
Balkar Singh vs State Of Punjab on 30 March, 2009
IN THE HIGH COURT OF PUNJAB & HARYANA AT CHANDIGARH
Crl.M. No. M-8836 of 2009
Date of decision : 30.3.2009.
...
Balkar Singh
................ Petitioner
vs.
State of Punjab
.................Respondent
Coram: Hon'ble Mr. Justice K.C. Puri
Present: Sh. N.S. Diwana, Advocate
for the petitioner..
...
K.C. Puri, J. (Oral)
As per allegation of the prosecution, the petitioner was
armed with Dah and gave injury on the head. The offence is
punishable with life imprisonment.
No extra ordinary circumstance for grant of anticipatory bail
is made out.
The petition stands dismissed.
( K.C. Puri )
30.3.2009. Judge
Chugh