High Court Punjab-Haryana High Court

Aman Bhatia vs State Of U.T. on 19 February, 2009

Punjab-Haryana High Court
Aman Bhatia vs State Of U.T. on 19 February, 2009
IN THE HIGH COURT OF PUNJAB & HARYANA AT CHANDIGARH

                             Crl.M. No. M-26423 of 2008
                             Date of decision : 19.2.2009.

                             ...

    Aman Bhatia
                                            ................ Petitioner

                             vs.

    State of U.T., Chandigarh.
                                           .................Respondent



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



    Present: Sh. N.S. Kandhola, Advocate
             for the petitioner.

            Sh. R.P. Verma, Advocate for
            Sh. Rajiv Sharma, Advocate for U.T., Chandigarh.
                ...


    K.C. Puri, J. (Oral)

As per allegation of the prosecution, petitioner was the

employee of the bank and he made false verifications facilitating loan

to various parties amounting to about Rs.20 lacs. The gravity of

offence does not make out a case for the grant of anticipatory bail.

So, the petition stands dismissed.

( K.C. Puri )
19.2.2009. Judge
chug