Punjab-Haryana High Court
Dr. Gurvinder Singh Samra vs State Of Punjab on 10 December, 2008
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH.
Criminal Misc.21654-M of 2008
DATE OF DECISION : DECEMBER 10, 2008
DR. GURVINDER SINGH SAMRA ....... PETITIONER(S)
VERSUS
STATE OF PUNJAB .... RESPONDENT(S)
CORAM : HON'BLE MR. JUSTICE AJAI LAMBA
PRESENT: Mrs. Baljit Mann, Advocate, for the petitioner(s).
Mr. Shilesh Gupta, DAG, Punjab.
AJAI LAMBA, J. (Oral)
This petition under Section 439, Code of Criminal Procedure,
seeks bail in FIR No.7 dated 30.1.2008 under Sections 4/5 of the
Explosives Act, and Section 25 of the Arms Act, Police Station, Purana
Shalla, District Gurdaspur.
It has been brought out that the prosecution evidence was
concluded on 29.11.2008. Statement of the accused was recorded under
Section 313, Code of Criminal Procedure. The matter is, now, fixed for
12.12.2008, for recording of defence evidence.
In view of the stage of the case, no ground for bail is made out.
Dismissed.
December 10, 2008 ( AJAI LAMBA ) Kang JUDGE