Punjab-Haryana High Court
Bijender vs State Of Haryana on 4 December, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
--
Crl. Misc. No. M 32185 of 2009
Date of decision: 04, 2009
Bijender ........ petitioner
Versus
State of Haryana .......Respondent(s)
Coram: Hon'ble Ms Justice Nirmaljit Kaur
-.-
Present: Mr. Manjeet Singh, Advocate
for the petitioner
Mr. Pradeep Virk, DAG, Haryana
for the respondent-State
-.-
1. Whether Reporters of local papers may be
allowed to see the judgement?
2. To be referred to the Reporter or not?
3. Whether the judgement should be reported in
the Digest?
Nirmaljit Kaur, J. (Oral)
As per the allegations in the FIR, the petitioner was carrying
illegal country made pistol and was a member of an unlawful assembly.
No ground for anticipatory bail.
Dismissed.
(Nirmaljit Kaur)
Judge
December 04, 2009
mohan