High Court Punjab-Haryana High Court

Amarjit Singh vs State Of Punjab on 26 May, 2011

Punjab-Haryana High Court
Amarjit Singh vs State Of Punjab on 26 May, 2011
           IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                        CHANDIGARH.

                    Criminal Misc. No. M- 12618 of 2011 (O&M)
                    Date of Decision: 26.05.2011

Amarjit Singh                                        ...Petitioner

                                 Versus

State of Punjab                                    ....Respondent

CORAM:- HON’BLE MR.JUSTICE NAWAB SINGH

Present: Mr. Sarju Puri, Advocate,
for the petitioner.

Mr. Sudhir Nehra, Addl. AG, Punjab,
for the respondent-State

NAWAB SINGH J.(ORAL)
Learned counsel for the petitioner has urged that
pursuant to the order dated May 12th, 2011, passed by this Court,
petitioner appeared before the trial Court and has been admitted to
bail.

In this view of the matter, the order dated May
12th, 2011 is made absolute.

Disposed of.

(NAWAB SINGH)
JUDGE
26.05.2011
som