Punjab-Haryana High Court
Amarjit Singh @ Manjit Singh vs State Of Punjab on 25 September, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
Crl.Misc.No.M-26987 of 2009 (O&M)
Date of decision : 25.9.2009
Amarjit Singh @ Manjit Singh
....Petitioner
Versus
State of Punjab
...Respondent
CORAM : HON'BLE MR.JUSTICE MAHESH GROVER
....
Present: Mr.D.R.Punia, Advocate
for the petitioner.
.....
MAHESH GROVER, J.
Crl.Misc.No.48934 of 2009
Crl.Misc.is allowed as prayed for.
Crl.Misc.No.M-26987 of 2009
The petitioner is said to have participated in a violent act
and a specific role has been assigned to him. He was armed with a
Datar. In this view of the matter, there is no occasion to grant him the
concession of pre-arrest bail. Besides, this is a second bail
application the maintainability of which is a moot question.
Dismissed.
25.9.2009 (MAHESH GROVER)
JUDGE
dss